Calcutta High Court (Appellete Side)
Dipak Agarwal vs Mahua Chakraborty & Anr on 21 April, 2014
Author: Harish Tandon
Bench: Harish Tandon
1
128 21.04.14 C.O. 1126 of 2014
akd
Dipak Agarwal
Vs.
Mahua Chakraborty & Anr.
--------
Mr. Manik Lal Poddar, Mr. Ajay Kumar Agarwal.
... for the petitioner.
Mr. Subrata Roy Karmakar, Ms. Monisha Nath.
... for the opposite parties.
This revisional application is directed against the order dated 13th March, 2014 passed by the learned Civil Judge (Senior Division), 2nd Court, Howrah in Money Suit No. 13 of 2008, by which the agreement for sale of the flat was sent to the District Sub-Registrar for ascertaining the valuation of the suit-property.
The plaintiff/petitioner entered into an agreement for purchase of the flat and paid a sum of Rs.2,90,000/- as and by way of earnest money. It is alleged that the defendant/opposite party sold the aforesaid flat to a third party in clear contravention of the terms and conditions of the said agreement. The plaintiff/petitioner filed a suit for recovery of earnest money paid under the said agreement for sale. The suit reached at the trial when the said agreement, which is unregistered and not properly stamped, was tendered into evidence. The Trial Court sent the said agreement to the District Sub-Registrar for 2 ascertaining the valuation of the suit-property.
Section 35 of the Stamp Act creates a bar in admitting an instrument not duly stamped in evidence for any purposes by any person having by law or consent of parties authority to receive evidence. Admittedly the said agreement for sale is unregistered and under-stamped and required to be impounded by the Court before receiving the same in evidence.
The petitioner says that the agreement can be admitted in evidence for collateral purposes, even if it is unregistered and under-stamped in view of the proviso inserted to Section 49 of the Registration Act.
Section 35 of the Stamp Act does not envisage that the instrument, which is not duly stamped, can be admitted in evidence for collateral purposes; rather it clearly stipulates that the instrument chargeable with duty shall not be admitted in evidence for any purposes. Section 49 of the Registration Act can be pressed in the eventuality where the instrument though duly stamped, but has not been registered, which can be received in evidence for collateral purposes in view of the proviso inserted therein.
The dichotomy between Section 35 of the Stamp Act and Section 49 of the Registration Act was taken note of by the Hon'ble Supreme Court in Avinash Kumar Chauhan vs. Vijay Krishna Mishra reported in 3 (2009) 2 SCC 532 and it is opined :
"25. Section 35 of the Act, however, rules out applicability of such provision as it is categorically provided therein that a document of this nature shall not be admitted for any purpose whatsoever. If all puprposes for which the document is sought to be brought in evidence are excluded, we fail to see any reason as to how the document would be admissible for collateral purposes.
26. The view we have taken finds support from the decision of the Privy Council in Ram Rattan v. Parma Nand wherein it was held : (AIR p.52) '(That) the words 'for any purpose' in Section 35 of the Stamp Act, should be given their natural meaning and effect and would include a collateral purpose (and that) an unstamped partition deed cannot be used to corroborate the oral evidence for the purposes of determining even the factum of partition as distinct from its terms.' The said decision has been followed in a large number of decisions by the said Court.
27. In Bhaskarabhotla Padmanabhaiah v. B. Lakshminarayana it has been held : (AIR p.
134, para9)
'9. In this case, the learned
Subordinate Judge has observed that what the plaintiff was trying to prove was not the division in status but to show that the property was divided under the partition deed. In any case, 4 the fact that the document is inadmissible due to want of being stamped is clear. For, in Ram Rattan v. Parma Nand Their Lordships of the Privy Council held that the words 'for any purpose' in Section 35 of the Stamp Act should be given their natural meaning and effect and would include a collateral purpose and that an unstamped partition deed cannot be used to corroborate the oral evidence for the purpose of determining even the factum of partition as distinct from its terms.' It was furthermore held : (Bhaskarabhotla case, AIR p. 134, para 10) '10. In the result, I agree with the learned Munsif Magistrate that the document is 'an instrument of partition' under Section 2(15) of the Stamp Act and it is not admissible in evidenc because it is not stamped. But, I further hold that if the document becomes duly stamped, then it would be admissible in evidence to prove the division in status but not the terms of the partition.'
28. In Sanjeeva Reddi v. Johanputra Reddi it has been held : (AIR p. 375, para 9) '9. While considering the scope of Section 35 of the Stamp Act we cannot bring in the effect of non-registration of a document under Section 49 of the Registration Act. Section 17 of the Registration Act deals with documents, the registration of which is compulsory and Section 49 is concerned only with the effect of such non-registration of the documents which require to be registered by Section 17 or by any provision of the Transfer of Property Act. The effect of non-registration is that such a document shall not affect any 5 immovable property covered by it or confer any power to adopt and it cannot be received as evidence of any transaction affecting such property or conferring such power. But there is no prohibition under Section 49 to receive such a document which requires registration to be used for a collateral purpose i.e. for an entirely different and independent matter. There is a total and absolute bar as to the admissioin of an unstamped instrument whatever be the nature of the purpose or howeve foreign or independent the purpose may be for which it is sought to be used, unless there is compliance with the requirements of the provisos to Section
35. In other words if an unstamped instrument is admitted for a collateral purpose, it would amount to receiving such a document in evidence for a purpose which Section 35 prohibits. There is nothing in B. Rangaiah v. B. Rangaswamy which supports the contention of the petitioner. That was a case as pointed out by Kuppuswami, J., where there were two instruments though contained in one document, one a settlement in favour of the fourth defendant therein and the other a will. It was therefore held that part of the instrument which constitutes a will did not require any stamp and will be admissible in evidence for proving the bequest contained therein. It was for that reason that the learned Judge said that Section 35 of the Stamp Act has no application to a case where one of the separate instruments relating to one such matter would not at all be chargeable under the Act as in the case before him.'
29. In T. Bhaskar Rao v. T. Gabriel it has been held : (AIR p.177, para 5) 6 '5. Section 35 of the Stamp Act mandates that an instrument chargeable with duty should be stamped so as to make it admissible in evidence. Proviso (a) to Section 35 of the Stamp Act enables a document to be received in evidence on payment of stamp duty and penalty if the document is chargeable, but not stamped or on payment of deficit duty and penalty, if it is insufficiently stamped. The bar against the admissibility of an instrument which is chargeable with stamp duty and is not stamped is of course absolute whatever be the nature of the purpose, be it for main or collateral purpose, unless the requirements of proviso (a) to Section 35 are complied with. It follows that if the requirements of proviso (a) to Section 35 are satisfied, then the document which is chargeable with duty, but not stamped, can be received in evidence.' It was further held : (Gabriel case, AIR p. 177, para 7) '7. It is now well settled that there is no prohibition under Section 49 of the Registration Act, to receive an unregistered document in evidence for collateral purpose. But the document so tendered should be duly stamped or should comply with the requirements of Section 35 of the Stamp Act, if not stamped, as a document cannot be received in evidence even for collateral puprpose unless it is duly stamped or duty and penalty are paid under Section 35 of the Stamp Act.' (See also Firm Chuni Lal Tukki Mal v. Firm Mukat Lal Ram Chandra and Chandra Sekhar Misra v. Gobinda Chandra Das.)"7
Therefore, an instrument, which is not properly stamped, cannot be received in evidence in view of the statutory interdict created under Section 35 of the Stamp Act for any purposes including the collateral purposes.
The aforesaid proposition is reiterated by the Supreme Court in a recent decision rendered in case of Omprakash vs. Laxminarayan & Ors. reported in 2013 AIR SCW 5826 in the following words :
"12. From a plain reading of the aforesaid provision, it is evident that an authority to receive evidence shall not admit any instrument unless it is duly stamped. An instrument not duly stamped shall be admitted in evidence on payment of the duty with which the same is chargeable or in the case of an instrument insufficiently stamped, of the amount required to make up such duty together with penalty. As we have observed earlier, the deed of agreement having been insufficiently stamped, the same was inadmissible in evidence. The court being an authority to receive a document in evidence to give effect thereto, the agreement to sell with possession is an instrument which requires payment of the stamp duty applicable to a deed of conveyance. Duty as required, has not been paid and, hence, the trial court rightly held the same to be inadmissible in evidence. The view 8 which we have taken finds support from a decision of this Court in the case of Avinash Kumar Chauhan v. Vijay Krishna Mishra (2009)
2 SCC 532 : (AIR 2009 SC 1489), in which it has been held as follows :
'21. It is not in dispute that the possession of the property had been delivered in favour of the appellant. He has, thus, been exercising some right in or over the land in question. We are not concerned with the enforcement of the said agreement. Although the same was not registered, but registration of the document has nothing to do with the validity thereof as provided for under the provisions of the Registration Act, 1908.
22. We have noticed heretobefore that Section 33 of the Act casts a statutory obligation on all the authorities to impound a document. The court being an authority to receive a document in evidence is bound to give effect thereto.
The unregistered deed of sale was an instrument which required payment of the stamp duty applicable to a deed of conveyance. Adequate stamp duty admittedly was not paid. The court, therefore, was empowered to pass an order in terms of Section 35 of the Act.'
13. To put the record straight, the correctness of the impugned judgment ( Laxminarayan & Ors v. Omprakash & Ors., 2008 (2) MPLJ 416) came up for consideration before a Division Bench of the High Court itself in Writ Petitioin No. 6464 of 2008 (ManSingh (deceased) through Legal Representatives Smt. Sumranbai & Ors. v. Rameshwar) and same has been 9 overruled by judgment dated January 22, 2010. The High Court observed as follows :
'8. A document would be admissible on basis of the recitals made in the document and not on basis of the pleadings raised by the parties. In the matter of Laxminarayan (supra), the learned single Judge with due respect to his authority we don't think that he did look into the legal position but it appears that he was simply swayed away by the argument that as the defendant was denying the delivery of possession, the endorsement/recital in the document lost all its effect and efficacy.
9. It would be trite to say that if in a document certain recitals are made then the Court would decide the admissibility of the document on the strength of such recitals and not otherwise. In a given case, if there is an absolute unregistered sale deed and the parties say that the same is not required to be registered then we don't think that the Court would be entitled to admit the document because simply the parties say so. The jurisdiction of the Court flows from Sections 33, 35 and 38 of the Indian Stamp Act and the Court has to decide the question of admissibility. With all humility at our command we overrule the judgment in the matter of Laxminarayan (supra)."
This Court, however, accepts the contention of the petitioner that the Trial Court should not have sent the document to the District Sub-Registrar for ascertaining the valuation; rather the Trial Court ought to have impounded the said document and sent to the Collector for the purpose of ascertainment of 10 the stamp duty required to be paid upon the said agreement for sale.
This Court, therefore, modifies the order impugned to the extent that the Trial Court shall send the said agreement for sale to the Collector of the concerned District for ascertaining the stamp duty leviable and/or payable under the said instrument and after receiving the report shall pass the consequential order/orders upon the petitioner.
With the above observations, the revisional application is disposed of.
There will be no order as to costs.
(HARISH TANDON, J.)