High Court Kerala High Court

Smt.Alamma Chacko vs The District Registrar (Audit) on 22 February, 2008

Kerala High Court
Smt.Alamma Chacko vs The District Registrar (Audit) on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 2341 of 2002()


1. SMT.ALAMMA CHACKO,
                      ...  Petitioner
2. I.T.H. & COMPANY, C.C.NO.46/9635,

                        Vs



1. THE DISTRICT REGISTRAR (AUDIT),
                       ...       Respondent

2. THE SUB REGISTRAR, ERNAKULAM.

                For Petitioner  :SRI.V.M.KURIAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :22/02/2008

 O R D E R
                                  K.T.SANKARAN, J.

                          --------------------------------------------

                            C.R.P. NO.  2341 OF 2002 G

                          --------------------------------------------

                           Dated this the 22nd  February, 2008


                                         O R D E R

The petitioners challenge in this Revision the judgment dated

5.9.2002 in C.M.A.No.20 of 2000, on the file of the Court of the District

Judge of Ernakulam, by which the court below allowed the appeal in part

and set aside the order dated 10.1.2000 passed by the District Registrar

(Audit), Ernakulam under Section 45(B) of the Kerala Stamp Act. The

grievance of the petitioners is that the appeal filed by them was not

allowed in full by the court below.

2. The second petitioner is a registered firm, namely, I.T.H. &

Company. The partnership runs hotel business under the name and style

“International Hotel” at Ernakulam. The first petitioner is one of the

partners of the second petitioner firm. The contention of the petitioners,

inter alia, are the following: Late K.C.Chacko, husband of the first

petitioner, was carrying on the hotel business as a proprietary concern.

On 1.4.1966, a partnership was formed in which K.C.Chacko and two

other persons were partners. The property in question, namely, 72 cents

of land in Sy.No.412/3 of Ernakulam Village, was brought in as the capital

of K.C.Chacko in the firm. That property was acquired by K.C.Chacko as

per sale deed Nos.326/1959 and 2645/1963, Sub Registrar’s Office,

C.R.P. NO.2341 OF 2002

:: 2 ::

Ernakulam. The other two partners contributed cash as their capital. All

the three persons were having equal shares in the net profit and loss of

the firm. Since 1.4.1966 the firm became the owner of the property in

question. Improvements were made and buildings were constructed in

the property investing the funds of the firm. The jenm right of the property

was purchased by the firm from the Jenmi in the year 1996. Basic tax

was being paid by the firm in the firm name. The property ceased to be

the property of K.C.Chacko and it became the property of the firm.

3. K.C.Chacko died on 3.12.1978. The firm was reconstituted on

14.12.1978. The first petitioner was taken in as a partner. In 1998, the

legal heirs of K.C.Chacko partitioned the properties as per partition deed

No.5246 of 1998, Sub Registrar’s Office, Puthencruz. The nominal right

of K.C.Chacko in the property in question was allotted to the share of the

first petitioner, widow of K.C.Chacko. The nominal right of the first

petitioner was transferred by gift deed No.2850 of 1999, valuing the same

at Rs.One lakh.

4. It is stated that the first respondent, District Registrar, issued a

notice dated 4.8.1999 to the first petitioner under Rule 4 of the Kerala

Stamp (Prevention of Undervaluation of Instruments) Rules, 1968,

wherein it was stated that the proper stamp duty would be Rs.13,36,500/-

C.R.P. NO.2341 OF 2002

:: 3 ::

and that a registration fee of Rs.1,98,000/- would be payable.

Objections were filed by the first petitioner. It is alleged that without

considering the objections, the first respondent issued a provisional

order under Section 45(B) of the Kerala Stamp Act. In the said order

value of the property was fixed at Rs.15,66,05,000/- and the stamp

duty and registration fee payable were shown as Rs.2,11,28,175/-

and Rs.31,30,100/- respectively. Objections were filed by the first

petitioner. The first respondent passed an order dated 10.1.2000

confirming the provisional order. The order dated 10.1.2000 was

challenged by the petitioners in C.M.A.No.20 of 2000, on the file of

the District Court, Ernakulam. Learned District Judge disposed of

the appeal by judgment dated 5.9.2000 setting aside the order

passed by the District Registrar and directing the District Registrar to

pass a fresh provisional order in accordance with law and in the light

of the observations contained in the judgment. The judgment

rendered by the court below is under challenge in this Revision.

5. Learned District Judge rejected the contention raised by

the petitioners that there is no market value at all for the right

transferred under the gift deed No.2850/1999. The court below held

that even the petitioners had accepted that there is market value for

C.R.P. NO.2341 OF 2002

:: 4 ::

the property and it was assessed at Rs.One lakh. Therefore, it was

held that there is no merit in the contention raised by the petitioners

that there is no market value at all for the right transferred under the

gift deed. The court below also rejected the contention raised by the

learned Government Pleader that gift deed in question is not a bona

fide one. It was also held that the property in question was the

contribution of late K.C.Chacko as his capital in the firm. It was

further held that for the gift deed, stamp duty had to be paid ad

valorem on the value of the property transferred. It was held that the

value of the property was not correctly ascertained. The court below

held that the District Registrar had not followed the procedure under

Rules 4 and 5 of the Kerala Stamp (Prevention of Undervaluation of

Instruments) Rules, 1968 and that it is impossible to ascertain the

basis on which the District Registrar came to the conclusion that the

value of the right transferred under the gift deed was

Rs.15,66,05,000/-. On these findings, the order passed by the

District Registrar was set aside and he was directed to pass a fresh

provisional order in accordance with Rule 5. The District Registrar

was directed to afford an opportunity to the petitioners to make their

submissions against the provisional order and to pass a considered

C.R.P. NO.2341 OF 2002

:: 5 ::

order under Section 45(B) of the Kerala Stamp Act.

6. The contentions raised by the petitioners are the following:

a)    There is no undervaluation.


b)    There   is   no   conveyance/transfer   of   the   property   as   per   the


document in question and what is transferred is only the nominal

jenm right.

c) The property was already owned by the partnership and it was in

the possession of the firm.

d) The value was correctly shown in the document. In the

proceedings under Section 33, it was found that the value was

correctly stated in the document and, therefore, a different

conclusion is not possible thereafter.

e) After 1.4.1966, K.C.Chacko had no ownership or possession over

the property under Section 14 of the Indian Partnership Act. The

court below was not right in holding that the first petitioner had

rights in the partnership property including the property in question.

What was gifted was only the right which remained with late

K.C.Chacko.

f) At the time of transfer, the transferor, namely, the first petitioner,

had no title or right over the property.

g)    The instrument is not a conveyance.


C.R.P. NO.2341 OF 2002



                                              ::  6  ::


h)      On retirement, a partner ceased to have any right or interest in the


property and his right is only to recover what is due on settlement

of accounts. Therefore, at the time when the document in question

was executed, the first petitioner had no right or interest over the

property.

i) What was sought to be transferred was the nominal right of the first

petitioner, her name being there in the Revenue records and other

official records, so as to make the assignee’s name to be entered

in the official records.

j) The court below should have allowed the appeal in its entirety and

should have set aside the entire proceedings of the District

Registrar.

7. The learned Government Pleader, on the other hand,

contended that the order passed by the District Registrar is a legal and

proper one. It was also submitted by the learned Government Pleader

that the finding of the court below that the landed property was

contributed as the capital of the firm by K.C.Chacko is not correct on the

face of the partnership deed. He also submitted that the document in

question is not a bona fide transaction and that stamp duty and

registration fee are payable on the market value of the property. On

dissolution of the firm, the property of the partnership would vest in all the

C.R.P. NO.2341 OF 2002

:: 7 ::

partners of the firm and a partner can assign his rights in the firm to any

one. However, the transferee is not entitled to be a partner in the firm.

On a transfer so made by a partner in the property of the firm, the value of

such interest transferred shall be the market value of his due share for the

purpose of stamp duty and registration fee. The property was

undervalued to evade payment of stamp duty and registration fee.

8. After carefully considering the contentions raised by the parties,

the order and judgment, as well as the records of the case, I am of the

view that the direction issued by the learned District Judge to consider the

matter afresh was only legal and proper. I agree with the reasoning and

conclusion made by the learned District Judge that there was infraction of

Rules 4 and 5 and that the procedure was not properly followed by the

District Registrar. However, I am of the view that the learned District

Judge should have directed the District Registrar to consider all the

contentions raised by both the parties afresh. Whether the property in

question became the partnership property, whether the value shown in

the document is legal and proper, whether the transaction is genuine and

whether only the nominal rights were transferred as contended by the

petitioners are all matters forming a series of circumstances which should

be considered while deciding the case. I am of the view that the learned

District Judge need not have arrived at a finding that the property was not

C.R.P. NO.2341 OF 2002

:: 8 ::

properly valued in the document and that the property was transferred to

the firm as capital of late K.C.Chacko. These findings are also vacated.

The entire case is remanded for fresh consideration by the District

Registrar. The District Registrar shall consider all the objections and

contentions raised by both the parties and dispose of the case afresh.

The District Registrar shall pass a reasoned order touching upon all the

contentions raised by both the parties.

In the result, the Civil Revision Petition is allowed in part and the

judgment impugned is set aside in so far as it relates to the concluded

findings rendered by the learned District Judge except those which are

confirmed as per this order. It is made clear that the finding that the

District Registrar had not complied with the procedural formalities and that

there was no proper disposal of the case by the District Registrar is

confirmed. The direction to pass a fresh provisional order as indicated in

paragraph 10 of the judgment impugned and the other directions in

paragraph 10, are also confirmed. The District Registrar shall dispose of

the matter afresh in the manner indicated above. No order as to costs.

(K.T.SANKARAN)

Judge

ahz/

K.T.SANKARAN, J.

——————————————-

——————————————-

C.R.P.NO. 2341 OF 2002 G

O R D E R

22nd February, 2008

——————————————-