1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH
WRIT PETITION NO. 4489 OF 2008
AND
WRIT PETITION NO. 4491 OF 2008
WRIT PETITION NO. 4489 OF 2008
Subhash Ratanlal Agrawal,
age 44 years, occupation -
Business, r/o State Bank Colony,
Ganesh Nagar, Gondia. ... PETITIONER
Versus
Mrs. Naseem Begum Abdul Gaffar Khan,
age 42 years, occupation - Transport,
r/o Near Bhavbhuti Rang Mandir,
Lohiya Ward, Gondia. ... RESPONDENT
Shri A.N. Vastani, Advocate for the petitioner.
Shri V.R. Mundra, Advocate for the respondent.
.....
WRIT PETITION NO. 4491 OF 2008
1. Renu w/o Subhash Agrawal,
age 38 years, occupation -
Household, r/o State Bank Colony,
Ganesh Nagar, Gondia.
2. Subhash Ratanlal Agrawal,
::: Downloaded on - 09/06/2013 14:09:07 :::
2
age 44 years, occupation -
Business, r/o State Bank Colony,
Ganesh Nagar, Gondia. ... PETITIONERS
Versus
Abdul Gaffar Hasan Khan,
age 48 years, occupation - Transport,
r/o Near Bhavbhuti Rang Mandir,
Lohiya Ward, Gondia. ... RESPONDENT
Shri A.N. Vastani, Advocate for the petitioners.
Shri V.R. Mundra, Advocate for the respondent.
ig .....
CORAM : B.P. DHARMADHIKARI, J.
DECEMBER 16, 2008.
ORAL JUDGMENT :
Rule. Rule is made returnable forthwith and heard
finally with the consent of Shri Vastani, learned counsel for the
petitioners and Shri Mundra, learned counsel for the respondents.
2. The petitioners – plaintiffs have filed a suit for recovery
of certain amount against the present respondents and in it they
have produced a document titled agreement dated 7.9.2004 in
support of their contention. The present respondents raised an
::: Downloaded on – 09/06/2013 14:09:07 :::
3
objection and contended that it is a bond and, therefore, the
document should be impounded. The contention of present
petitioners in reply was that it is only an acknowledgment and
the Court below has by impugned order dated 13.8.2008 held
that the document was not an acknowledgment but a bond. It
has, therefore, allowed the objection raised by the present
respondents and directed the petitioners/ plaintiffs to pay
requisite stamp duty.
3. Shri Vastani, learned counsel for the petitioners, by
relying upon the definition of Bond in Section 2(c) of Bombay
Stamp Act, 1958, (hereinafter referred to as the Act) contends
that the document dated 7.9.2004 is not basically attested by the
witness. He further states that the document itself shows that it
is in respect of old or pre-existing liability. He, therefore, states
that on both these counts, the document cannot be treated as a
bond and ought to have been read as acknowledgment. He relies
upon the judgment of this Court in the case of Patel Stone
Trading Company vs. Ramsing, reported at AIR 1975 Bom. 79,
::: Downloaded on – 09/06/2013 14:09:07 :::
4
particularly paragraph 4.
4. Shir Mundra, learned counsel for the respondents,
relies upon the language of the document and explanation to
Section 2(c) of the Act to urge that the Court below has rightly
treated the document as a bond and not an acknowledgment. He
also relies upon the above referred judgment and subsequent
judgment in the case of Lexicon Finance vs. Park Securities,
reported at 2004 (1) Mh. L.J. 934, in which said judgment has
been followed. He contends that the document nowhere shows
that earlier there was any promise to pay.
5. I have perused the document in dispute as also both
the judgments on which respective learned counsel have placed
reliance. The perusal of Patel Stone Trading Co. vs. Ramsing,
(supra) particularly paragraph 2 shows that similar contention
was raised before this Court by pointing out that the document
there was merely an agreement providing for payment of pre-
existing debt and, therefore, it was not a bond. It was contended
::: Downloaded on – 09/06/2013 14:09:07 :::
5
that the document accepted that the amount was payable. The
consideration in paragraphs 4 and 5 is relevant and those
paragraphs read as under :
“4. The real test to decide as to whether a
particular document is a bond or not, is to find outafter reading the document as a whole as to whether
an obligation is created by the document itself or it ismerely an acknowledgment of a pre-existing liability.
If there is merely an acknowledgment of pre-existingliability which could have been enforced apart from
the document itself, then the matter stands on a
different footing. But if the document creates an
obligation in itself with an express promise forpayment of an amount, in my opinion such a
document will have to be termed as a bond within the
meaning of Section 2(c)(ii) of the Bombay Stamp Act.
5. In (AIR 1972 Madh Pra 54), the Madhya
Pradesh High Court has drawan a distinction between
an acknowledgment and a bond. After observing that
the word “acknowledgment has not been defined inthe Act, but it would be pertinent to refer to Article 1
of the Act, which gives its description and thereafter
reading the proviso, it was observed by the Madhya
Pradesh High Court :
::: Downloaded on – 09/06/2013 14:09:07 :::
6
“Thus, on reading the aforesaid description
in Article 1 with sub-section (5) of Section 2 of the
Act, it would appear that where an acknowledgmentcontains a promise to pay, it is not to be stamped as
an acknowledgment, but will have to be stamped as a
bond, where it is attested by a witness and is notpayable to order or bearer.”
In substance, therefore, if an express stipulation
regarding the payment of an amount is incorporated
in the document itself, in my opinion, the documentwill have to be construed as a bond because it creates
an obligation in itself. So far as the present document
is concerned, the defendant has acknowledged the
liability for an amount of Rs.24,596.30 and hadexpressly promised to repay the same and such a
promise has been incorporated in the document itself.
In the said document, there is an acknowledgment of
an ascertained amount with a further promise to paythe amount with interest and the document is attested
by witnesses.”
6. It is not necessary for me to refer to the judgment in
the case of Lexicon Finance vs. Park Securities (supra) because
the same law has been applied there to document and relevant
::: Downloaded on – 09/06/2013 14:09:07 :::
7
clauses i.e. clauses (5) & (6) are reproduced in paragraph 3 of
said judgment. The document has been treated as a bond and
the document was ordered to be impounded.
7. Section 2(c) of the Act is an inclusive definition of a
bond and its relevant portion i.e. clause (ii) is as under :
(ii) any instrument attested by a witness and
not payable to order or bearer, whereby, a personobliges himself to pay money to another;”
Thus, the said portion requires the instrument to be
attested. During arguments before me, xerox copy of agreement
was produced to show that it has not been so attested. Shri
Mundra, learned counsel for the respondents does not dispute
that it is not attested by witnesses. However, he has invited
attention to explanation to Section 2(c) above state that the word
attested in said clause (ii) has been given a different meaning for
the purposes of said definition and Notary before whom the
document has been executed by the respondent is, therefore,
deemed to have attested the execution of said document. He
::: Downloaded on – 09/06/2013 14:09:07 :::
8
contends that Notary has witnessed the respondent while puttingher signature on said document and that is sufficient attestation
for the purposes of Section 2(c)(ii) of the Act.
7. The explanation to Section 2(c)(ii) of the Act, clearly
shows that the word attested in relation to an instrument means
attested by one or more witnesses each of whom has seen the
executant sign or affix his mark to the instrument. The document
is executed before one Indrakumar Hotchandani i.e. a Notary at
Gondia and it is, therefore, more than clear that he has witnessed
the executant i.e. present respondent putting her signature on
said document. The requirement of explanation to Section
2(c)(ii) of the Act is, therefore, satisfied in present case. The
contention that the document is not attested, therefore, cannot be
accepted.
8. The language of agreement itself falsifies the
contention that there was any pre-existing liability accepted by
the respondent. The document only mentions that amount of
::: Downloaded on – 09/06/2013 14:09:07 :::
9
Rs.90,000/- was taken in cash. However, this line which is first
sentence of the document nowhere mentions that it is taken as a
loan. The second sentence thereafter promises to pay that
amount back and that promise is in the present and for that a
cheque of Rs.90,000/- of future date has been handed over.
Thus, it is not a reproduction of what was already agreed orally
between the parties earlier. The promise to repay is then made
(in present) only in said agreement. During arguments, it has
been specifically stated that apart from this document, there is no
other receipt or any other chit or similar paper with the petitioner
to show the payment of amount to the respondent. It is,
therefore, obvious that the document for the first time contains a
promise of repayment to present petitioner. The document,
therefore, cannot be said to be a mere acknowledgment of pre-
existing liability. There is nothing in the document to show that
the respondent accepted any such pre-existing liability. If the
document is read in the light of facts disclosed, it is apparent that
the liability to repay is coming on record or accepted for the first
time in said document. The trial Court has, therefore, correctly
::: Downloaded on – 09/06/2013 14:09:07 :::
10
treated the document as a bond.
9. I do not find any perversity or jurisdictional error in the
judgment of the trial Court. Writ Petitions are, therefore,
dismissed. Rule discharged. However, there shall be no order as
to costs.
JUDGE
*******
*GS.
::: Downloaded on – 09/06/2013 14:09:07 :::