Civil Writ Petition No. 17409 of 2009 1
In the High Court of Punjab and Haryana, at Chandigarh.
Civil Writ Petition No. 17409 of 2009
Date of Decision: 18.11.2009
Vardhman Textile Limited
...Petitioner
Versus
State of Punjab and Others
...Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. R.K. Handa, Advocate
for the petitioner.
Kanwaljit Singh Ahluwalia, J. (Oral)
Petitioner-company purchased 20 marlas (1 kanal) plot
bearing No. 394 situated in Scheme No. 10, Town Improvement Trust,
Urban Estate, Premgarh, from the Improvement Trust, Hoshiarpur. The
consideration paid by the petitioner-company was Rs.37,500/-. Taking
this as a base value, sale deed was registered and petitioner had paid
stamp duty. Thereafter, a reference was made by the Sub Registrar that
Audit Team has raised an objection that sale deed was not registered in
consonance with circle rate and the same was undervalued, as there
was deficiency in the payment of stamp fee. In the reference made, Sub
Registrar stated that at the time of registration, Collector has drawn a
Schedule and fixed the rate and the stamp duty paid was not according
to the prevailing Collector rate. Petitioner has made a grievance before
Civil Writ Petition No. 17409 of 2009 2
the Collector and the Appellate Authority that he had affixed the stamp
duty and reflected the consideration as per the allotment price and,
therefore, the Collector rate cannot be taken into consideration. A
Division Bench of this Court, to which I was party, in Sukhjit Singh
Cheema v. Punjab Urban Planning and Development Authority,
Chandigarh and Others 2009(1) Recent Civil Reports 337 held as
under:-
“Though the sale consideration mentioned
in the letter of allotment or such like document
cannot be disputed but what would be proper stamp
duty is required to be determined in terms of Section
47-A of the Act which contemplates that it is the
market value of the property on the date of
registration of the instrument. Therefore, irrespective
of sale consideration in the letter of allotment, stamp
duty would be payable on the market value of the
property determined in terms of Rule 3-A of 1983
Rules prevalent at the time of registration of
instrument”.
Mr. Handa appearing for the petitioner has further stated that
the reference was to be made by the Sub Registrar at the time of
registration and later reference is not to be made on the basis of audit
objection. This matter was also dealt with by a Division Bench of this
Court in Sukhjit Singh Cheema’s case (supra) and held as under:-
“As per amended section 47-A(1) of the
Act, the Registering Officer can make reference to
Civil Writ Petition No. 17409 of 2009 3the Collector for determination of the market value if
market value is less than the minimum value as
determined in accordance with the Rules made
under the Act. In exercise of such powers, the State
Government have introduced Rule 3-A in 1983
Rules under which the Collector has to determine
the collector rate in consultation with the Committee
of experts in respect of the market value of the land/
properties, located in his district, locality wise and
category wise.
We have heard counsel for the parties at
length. The judgments referred to by the learned
counsel for the petitioners are the cases which arise
before the insertion of Section 47-A(1) of the Act and
Rule 3-A of 1983 Rules. In Chamkaur Singh’s case
(supra), this Court has held that the guidelines could
neither be issued under section 47-A of the Act nor
these are in consonance with the same, rather these
just run counter to the language and intendment of
the said provisions. It was held to the following
effect:-
“…..We are, therefore, clearly of the
opinion that these so called guidelines
could neither be issued under section 47-
A of the Stamp Act nor are these in
consonance with the same, rather these
Civil Writ Petition No. 17409 of 2009 4just run counter to the language and
intendment of the said provisions. We are
further of the opinion that no guidelines
can possibly be issued or laid down for
controlling the quasi-judicial decision of a
particular functionary or authority under a
particular statute”.
Lastly, Mr. Handa has submitted that on 28.5.2009, the
Government of Punjab had issued a notification wherein it was stated
that those properties which have been allotted by the Government
Organizations, stamp duty is payable on the price at which allotment
was made or the property was sold. This matter was considered by
learned Single Judge of this Court in M/s Ralla Ram Ram Lal v. State
of Punjab and Others (Civil Writ Petition No. 6344 of 2007 (O&M)
decided on 18.9.2009 and held as under:-
“Contention of counsel for the petitioner, that
amendment in the Rules is retrospective, is not
coming out from the records. A reading of the
explanation/ amendment clearly indicates that it was
added for a specific period. In the notification dated
28.5.2009, it is specifically stated that the earlier
explanation shall be deemed to have been
substituted w.e.f. 2.3.2009 and under the
explanation added by the notification, the relief was
granted only upto 2.9.2009. Intention of the rule
framing authorities is very clear that the rule was
Civil Writ Petition No. 17409 of 2009 5extended only for a limited period. In view of facts of
this case, ratio of the judgment in the case of Zile
Singh (supra), will not be of any help to the
petitioner. No case is made out for interference.
Dismissed”.
All the pleas raised by Mr. Handa stand determined in
Sukhjit Singh Cheema’s case (supra) and M/s Ralla Ram Ram Lal’s
case (supra).
At this stage, counsel for the petitioner has relied upon V.N.
Devadoss v. Chief Revenue Control Officer-cum-Ins. And Others
2009(3) Recent Civil Reports 496 to contend that where a property
was sold in an auction by the Board for Industrial and Financial
Reconstruction, the stand of the State that the Collector rates shall
prevail and the actual price was not accepted. That case pertain to State
of Tamil Nadu. State of Punjab has carried an amendment to Section
47A. The wording of Section produced in the judgment rendered in V.N.
Devadoss’s case (supra) and prevailing Section in the State of Punjab
are entirely different. The amendment was made in the provision and it
was held therein that Collector rate is to prevail irrespective of the
market value. This amendment was considered in Sukhjit Singh
Cheema’s case (supra) and M/s Ralla Ram Ram Lal’s case (supra).
Therefore, on the facts of the case judgment rendered in V.N.
Devadoss’s case (supra) is not attracted and petitioner cannot draw
any support from it.
Civil Writ Petition No. 17409 of 2009 6
Hence, there is no merit in the present writ petition and the
same is dismissed.
(Kanwaljit Singh Ahluwalia)
Judge
November 18, 2009
“DK”