High Court Karnataka High Court

Sri Hemachandra vs The State Of Karnataka on 4 November, 2010

Karnataka High Court
Sri Hemachandra vs The State Of Karnataka on 4 November, 2010
Author: Mohan Shantanagoudar
VII 1 VVV
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED was THE 4*" DAY OF NOVEMBER,
BEFORE E  %  

THE HON'BLE MRJUSTICE MOHAN sHAn:TA:a.zAéQQbAg'    

wan PETITION Nos.33?71-33?72 "   * E E 7

3432o~34332/E2910 (ewes)  

BETWEEN :

1. Hemachandra

S/0 late Ramu . 
Aged abouts59 yevarsv» . if
R/a House'N_O_;--1G  __ :
Armstror*;.g F?f6a_d . I  _V
Richafids _T"ow'h'--~.. ,   '

B:;E1_ng.;2|0tfe'435}'5,""E    '

2. B.H.~R4ames"n ' A' V *1
S/0 fate H'anVu'Vmai_ah"'
__iAgE.d abo"u-t._V53 years
- 'R/,a,House N0;'44"
 :'E'_c.rc5ss, 2'" Stage
_ ""R.a'mm-"Layout, Vijayanagar
 ..1V%sa'::Ag'_a:_or¢--'05. ..Petitioners

(By Ski: Gykakesh Raj for V.Y. Kumar, Advs.,)

 ~ AND 

   The State of Karnataka

Rep by its Secretary



Department of Revenue
Vidhana Soudha
Bangalore.

2. The Inspector General of
Registration and Commissioner of
Stamps, Government of Karnataka 
Bangalore. 1

3. The Sub--Registrar  _
Office of the Sub~Registrar  
Kanakapura  
Kanakapura Taluk  _ _. _    
Ramanagara District,   _    ..Respondeni:s

(By Sri 5.3. Shahapur, AoAr.,,)  

These writ'p1e;t1tioI:i,s fi.I€(§'l:iI1('1.C.I;'}\1'tiC1€S 226 and
227 of the __CGnS€it_1J§ti0n' __of._India,v praying to quash the
notification 1:1atec'i_.12.'2..2'O'Q'€3. is--s11ec£:, by the 2nd respondent

vide Anne2;nre=.-AL’ ‘«1.;__ _ .,

Tiiese “c:o’In_i11g-‘ on for preliminary hearing,
this day the Court made’ tk_1e’ »foi~1oWing:–

‘=\OkDER

C,iiilbost-iiticmgrsitAvhavve sought for quashing the

iii’notifi¢ar,i’c«iririigiaiitied 12.2.2008 issued by the 2″”

resAp*ond,ent,i’.E~VnAi so far as it fixes the guidance market

“”‘4″w:§1a.lLVr,e irfirespect of the schedule lands situated in

, ‘sy;m7;1 (Sy.Nos.1/30, 1/31, 1/32, 1/33, 1/34, 1/35,

in

13,
1/36, 1/39, 1/40, 1/42, 1/43, 1/44, 1/46, 1/47 and

1/P2), Gullattikaval Village, Harohalli Hiobgli,

Ka nakapura Talu k, Rama naga r Dist’r”i*ct’

?14,4,00,000/~ per acre. They have a|so~V-so§igh’t,::for ”

direction to the third respondent to,reg’iste.r”‘th’eif-sairef

deeds as per the guidance Vi/aiue which warsiiinjvforce in

the year 2005 at ?60,QOO/~ p_ei:r:’a,cr’e_,g

2. The records ire’/e.a|’*.,ttij.a,t ‘4t’n!;_–‘.:’,’;i>etitioners have
entered into an .__agre’e’nie;r:t_:’thesyear 2005 to
purchaf3e%”‘ti’r’fvi,a “‘situa’ted A No. 1 (Sy . Nos. 1/30,
1/31, 1/32,.1%/’3§;f1%/34,,,%’i1./35, 1/36, 1/39, 1/40, 1/42,

1/43,1/44,/111./451,111/47i”and 1/P2), totally measuring

Gulvléttikaval Village, Harohalli Hobii,

Ramanagara District, for a

_ cons’%..de:jationA of ?60,000/- per acre with the land

.Vov~.:ncers.V””..Those lands are belonging to the Scheduled

Caste’: persons inasmuch as they are grantees of the

M

-4-

lands. Thus, the petitioners are the purchasers o_f.__the

lands in question, from the grantees. The

fiied an application before the competentfijaujtholrityiff if

seeking permission to alienate f5cihe’dii_le«, landisignvvlthe

year 2006. The said permbission14’=.’t’ii_tii’i–atti-kaval Village, Harohalli

Hobli, Kan’ai_<4apvura_ ?14,40,000/- per acre.

_..,.$ince«.§.,;hve'~ petitio'*nefS_,.are required to pay the stamp

V'<duty"'and_reg.istration charges based on the present

guicla'nCeV.n.iaj_rl'.;'et value, they have approached this

Court forlseeking aforementioned reliefs.

(M

3. This Court does not find any ground to quash

the notification dated 12.2.2008 issued by the.«jse:c<okn–d'

respondent declaring guidance marketf:'*va.i.geg:*i.,iin'? '

respect of various properties, incl"udingflthep'topVevr.t'iies-,

in question situated in Gu||Vattika'v_a:i–.V_\A./iIlagei"Haro«ha.l.li'~.

Hobli, Kanakapura Taluk, Ra'mfianagar'*ijistri.=ct';'1._4'l3'y'the 2

said notification, the:_sieco_jid';_re's_p.on.c|ent'VhAasv merely
fixed the guidance value is
not actuai The actual
marketv_yavlue.V":i'ifia\( guidance value or
less The guidance value is

notified onlyfotieth"e%oujtierice of the public and officers

conc-i3rn__ed, The_rn__ari<et value of the properties to be

'r'eVg'is.tAer_ed have to be arrived at as per the

proviisiooo ofisections 45-A and Section 68 of the

"i..,Stamp_'Atct and the provisions of the Karnataka Stamp

"'liV'_(Pr_ev:ention of Under valuation of Instruments) Rules,

,gggWlg77'

V

4. As could be seen from the impugned

notification itself, it is clear that the said notification is

issued under the provisions of Section 45–HBTof:.f”yth”e_,

Karnataka Stamp Act, r/w.Ruie 7(3) of ”

Stamp (Constitution of Centrai,”\7a’i’uation

for Estimation Pubiication.andit’Re’t<i.sion.y'..".of"

Value Guidelines of Properties»),_ ihe
aforementioned provisioins concerned, to
revise the guidance Fnarket Viiytfhefproperties in
any area, the first prayer

fails and s.amé-'is*iiéjeyc'tied~;_ ' f

5, -in:V'vres–.oect of the second prayer, the

"V"r–ipetiti5on;grs~..are not""e'ntit|ed to any relief. The stamp

to be paid as on the date of the

regi–s_travtion':\..~oVf the sale deed. Mereiy because the

R""'–..V:'agreemvent of sale is entered into between them prior

i._"to'f~ivAe years from the date of the presentation of the

P'

document for registration, the guidance market value

as prescribed on the date of the agreement"fof':.f"sa'ie

cannot be the basis for arriving at a

The market value has to be dete'r'mine_d–.

situation as on the date ofVr.e_gistra.tion. V

According to the 'State
Government without any toovkwfiive Years
for granting permissionto._thV_e: alienate the

property _:t'he"'wp'e'ti'tioner should not
be sadvd'leVd""with olipvayment of more stamp
duty. flee cannot be accepted. The

concerned 'uauvtho.rity"- have to verify and pass

borders;"Eon'%"~«i_merits and in accordance with law.

Ai'The'r_efo're',.v,iV_thetime spent before the Government of

Karn"ata.l:

the market value of the properties has to be

determined as on the date of presentation

document for registration, the second pra’y.er.jaVIso”%

cannot be granted.

Hence, writ petitions fai.l_v”‘a..nd a’cc:ord_iVngiifisamei

a re dismissed.