Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 13, Cited by 0]

Supreme Court of India

Nasiruddin vs The State Of Uttar Pradesh Secretary on 6 December, 2017

Equivalent citations: AIR 2018 SUPREME COURT 127, 2018 (1) SCC 754, 2018 (2) ALJ 105, (2018) 1 ICC 853, (2018) 181 ALLINDCAS 65 (SC), (2017) 14 SCALE 108, (2018) 1 JLJR 185, (2018) 126 ALL LR 513, (2017) 4 CURCC 493, (2018) 2 ANDHLD 74, (2018) 1 RECCIVR 1004, (2018) 138 REVDEC 735, (2018) 2 MAD LW 30, (2018) 1 WLC(SC)CVL 161, (2018) 1 CIVILCOURTC 482, (2018) 2 GUJ LR 1408, (2018) 3 MAH LJ 674, (2018) 2 MPLJ 590, (2018) 1 PAT LJR 232, (2018) 2 RAJ LW 899, (2018) 3 CAL HN 225, (2018) 4 CIVLJ 528, 2018 (2) KCCR SN 113 (SC)

Author: Abhay Manohar Sapre

Bench: Navin Sinha, Abhay Manohar Sapre

                                                                 REPORTABLE

                              IN THE SUPREME COURT OF INDIA

                              CIVIL APPELLATE JURISDICTION

                               CIVIL APPEAL No.3695 OF 2009



                         Nasiruddin & Anr. Etc.                 ….Appellant(s)

                                            VERSUS

                         The State of Uttar Pradesh
                         through Secretary                     ….Respondent(s)

                                                  WITH

                               CIVIL   APPEAL   No.3714   OF   2009
                               CIVIL   APPEAL   No.3709   OF   2009
                               CIVIL   APPEAL   No.3705   OF   2009
                               CIVIL   APPEAL   No.3699   OF   2009
                               CIVIL   APPEAL   No.3711   OF   2009
                               CIVIL   APPEAL   No.3702   OF   2009



                                        JUDGMENT

Abhay Manohar Sapre, J.

1) These appeals are filed against the judgment and order dated 22.05.2006 passed by the High Signature Not Verified Digitally signed by Court of Judicature at Allahabad in Civil Misc. Writ ASHA SUNDRIYAL Date: 2017.12.06 16:28:57 IST Reason: 1 Petition Nos. 9661/2005, 21327/2006, 13249/2003, 12958/2004, 26755/2004, 31238/2005, 44533/2005, 31058/2003, 22817/2006, 12957/2004 and 44532/2005 whereby the High Court dismissed the writ petitions filed by the appellants herein.

2) In order to appreciate the short issue arising in this bunch of appeals, it is necessary to set out few relevant facts hereinbelow.

3) Respondent No.3 is a “Nagar Nigam Meerut” also called “Municipal Corporation Meerut” in the State of U.P. (hereinafter referred to as “the Corporation”). The Corporation is constituted and governed by the provisions of the Uttar Pradesh Municipal Corporation Act, 1959 (for short “the Act”). Its area of operation is in the city of Meerut.

4) In exercise of powers conferred by Section 541 (41) of the Act, the Corporation has framed Bye-laws for implementing the provisions of the Act and for 2 regulating various activities meant essentially for the benefit of the residents/public of Meerut city. Clause 41 of the Bye-laws empowers the Corporation to fix any fees for grant of any license, sanction or permission to person(s) by and under the Act.

5) In March 2004, the Corporation issued an advertisement inviting bids from public at large for letting out the right of collection of (1) realization of Tehbazari Fee from squatters, vendors, kiosks and (2) for collecting parking fees.

6) So far as the connecting appeals are concerned, they pertain to other cities of U.P. but relate to the same aforementioned activities. The appellants participated in the public auction held by the Corporation. Their bids were finally accepted.

7) The Corporation accordingly informed to the appellants individually about acceptance of their bids and entered into a formal contract with each 3 appellant to enable them to carry out the work of collection of what is called as “Tehbazari” and “Parking Fees” in terms of the contract. One such contract is (Annexure P-10). The period of contract was up to 31.03.2005.

8) The execution of contract led to the disputes among the appellants, Corporation and the Collector of Stamps, namely, what is the true nature of the contract and how much stamp duty is payable by the appellants on the contract under the Indian Stamp Act, 1899 (for short “the Stamp Act”).

9) The Corporation, vide their letter (Annexure P-8), requested the appellants to deposit the requisite stamp duty payable under the Stamp Act whereas the Collector of Stamps requested the appellants to pay stamp duty @ Rs.70/- per thousand on the contract amount treating the contract as Lease.

4

10) The appellants felt aggrieved of the demand raised by the Collector of Stamps and filed writ petitions in the Allahabad High Court. The Allahabad High Court placing reliance on its previous decisions in Munindra Nath Upadhaya vs. State of U.P. & Ors. (W.P. No.4978 of 1994) (1995) 2 UPLBEC 1789 and Mohammad Ali vs. Board of Revenue, U.P. (AIR 1987 Allahabad 348) upheld the demands raised by the Collector of Stamps and finding no fault therein dismissed the writ petitions which has given rise to filing of these appeals by special leave by the unsuccessful writ petitioners in this Court.

11) Having heard the learned counsel for the parties and on perusal of the record of the case, we find no merit in these appeals. In our opinion, the conclusion arrived at by the High Court in the case of Mohammad Ali vs. Board of Revenue, U.P. 5 (supra) is just and proper calling for no interference for the reasons given by us hereinbelow.

12) Sections 2(12), 2(14), 2(16) and Article 35 of Schedule I to the Stamp Act are relevant for deciding the question arising in the case. They read as under:

“2(12) “Executed” and “execution”, used with reference to instruments, mean “signed” and “signature”.
2(14) “Instrument” includes every document by which any right or liability is, or purports to be, created, transferred, limited, extended, extinguished or recorded.
2(16) “Lease” means a lease of immovable property, and includes also –
(a) a patta;
(b) a Kabuliyat or other undertaking in writing, not being a counterpart of a lease, to cultivate, occupy, or pay or deliver rent for, immovable property;
(c) any instrument by which tolls of any description are let;
(d) any writing on an application for a lease intended to signify that the application is granted;
6

Article 35 of Schedule 1.


Description            of    Proper Stamp-duty
Instrument
LEASE,     including  an
under-lease or sub-lease
and any agreement to let
or sub-let

(a) where by such lease
the rent is fixed and no
premium     is   paid or
delivered—
   (i)     where      the       The same duty as a
           lease purports       Bond (No.15) for the
           to be for a          whole amount payable
           term of less         or deliverable under
           than one year;       such lease.

   (ii)    where      the       The same duty as Bond
           lease purports       (No.   15)   for   the
           to be for a          amount or value of the
           term of not          average annual rent
           less than one        reserved.
           year but not
           more      than
           three years;         The same duty as a
   (iii)   where      the       Conveyance (No. 23)
           lease purports       for  a    consideration
           to be for a          equal to the amount or
           term in excess       value of the average
           of three years;      annual rent reserved.

                                The same duty as a
   (iv)    where       the
                                Conveyance      (No.23)
           lease does not
                                for   a   consideration
           purport to be
                                equal to the amount or
           for         any
                                value of the average
           definite term;
                                annual    rent    which
                                would be paid or
                                delivered for the first
                                ten years if the lease
                                continued so long.




                                                   7
  (v)   where       the    The same duty as a
        lease purports     Conveyance (No. 23)
        to    be      in   for   a   consideration
        perpetuity.        equal to one-fifth of
                           the whole amount of
                           rents which would be
                           paid or delivered in
                           respect of the first fifty
                           years of the lease.
(b) where the lease is
granted for a fine or      The same duty as a
premium or for money       Conveyance (No. 23)
advanced and where         for   a   consideration
no rent is reserved.       equal to the amount or
                           value of such fine or
                           premium or advance
                           as set forth in the
(c) where the lease is     lease.
granted for a fine or
premium or for money       The same duty as a
advanced in addition to    Conveyance (No. 23)
rent reserved.             for   a    consideration
                           equal to the amount or
                           value of such fine or
                           premium or advance
                           as set forth in the
                           lease, in addition to
                           the duty which would
                           have been payable on
                           such lease if no fine or
                           premium or advance
                           had been paid or
                           delivered:
                             Provided that, in any
                           case       when       an
                           agreement to lease is
                           stamped with the ad
                           valorem           stamp
                           required for a lease,
                           and     a    lease     in
     Exemptions            pursuance     of    such
(a) Lease, executed in     agreement              is




                                                 8
the case of a cultivator        subsequently
and for the purposes of         executed, the duty on
cultivation (including a        such lease shall not
lease of trees for the          exceed eight annas.
production of food or
drink)    without    the
payment or delivery of
any fine or premium,
when a definite term is
expressed and such
term does not exceed
one year, or when the
average annual rent
reserved     does    not
exceed one hundred
rupees.



13)     The expression “Lease” defined in Section

2(16) clause (c) shows that it also includes therein “any instrument by which tolls of any description are let”.

14) Similarly the expression “executed” and “execution” with reference to any instrument, as defined in Section 2(12) of the Stamp Act, means “signed” and “signature”.

15) Likewise the expression “Instrument” defined in Section 2(14) shows that it includes therein every document by which any right or liability is, or 9 purports to be created, transferred, limited, extended, extinguished or recorded.

16) In our considered opinion, reading of the contract in question would show that it was meant to collect tolls (fees) called “Tehbazari” in local parlance from squatters, venders, kiosks etc. and was for collecting parking fees. Such contract, in our view, is regarded as an instrument by which tolls of any description are let. In other words, by awarding such contract to the appellants, the Corporation had let their right to the appellants to collect the fees from a class of persons and for carrying on particular activity in the city.

17) The expression “Lease” under the Stamp Act has a wider meaning as compared to its original meaning contained in Section 105 of Transfer of Property Act (for short “the T.P. Act”). If “Lease” under Section 2(16) of the Stamp Act includes therein four specified category of documents set out 10 in clauses (a) to (d), we do not find any such inclusion in Section 105 of the Transfer of Property Act. It is for this reason, we are of the view that the definition of “Lease” for the purpose of Stamp Act is extensive in nature. It is also clear from the use of the expression “and includes also” in Section 2 (16) of the Stamp Act.

18) So by fiction, “any instrument by which tolls of any description are let” is considered as “Lease” for the purpose of payment of stamp duty under the Stamp Act.

19) Justice G.P. Singh, the learned author in his book “Principles of Statutory Interpretation” in 13th edition - at pages 179 and 180 has dealt with this subject under the heading “Definition sections or interpretation clause”. In its sub-heading (a) “Restrictive and extensive definition”, the author has explained as to where the words “mean”, “include”, “includes”, and “means and includes” are 11 used in any definition clause in the Act then how such definition should be interpreted. The following passage is apposite to quote.

“(a) Restrictive and extensive definitions The Legislature has power to define a word even artificially. So the definition of a word in the definition section may either be restrictive of its ordinary meaning or it may be extensive of the same. When a word is defined to ‘mean’ such and such, the definition is prima facie restrictive and exhaustive; whereas, where the word defined is declared to ‘include’ such and such, the definition is prima facie extensive. When by an amending Act, the word ‘includes’ was substituted for the word ‘means’ in a definition section, it was held that the intention was to make it more extensive. Further, a definition may be in the form of ‘means and includes’, where again the definition is exhaustive, on the other hand, if a word is defined ‘to apply to and include’, the definition is understood as extensive. These meanings of the expressions ‘means’, ‘includes’ and ‘means and includes’ have been reiterated in Delhi Development Authority vs. Bhola Nath Sharma, (2011) 2 SCC 54. The use of word ‘any’ e.g. any building also connotes extension for ‘any’ is a word of very wide meaning and prima facie the use of it excludes limitation.”

20) In our opinion, the aforesaid rule of interpretation applies while interpreting the 12 definition of Lease under Section 2(16) of the Stamp Act.

21) As mentioned above, the Corporation in these cases awarded the contract to the appellants to recover the tolls (fees) from squatters, vendors, kiosks etc. and for parking the vehicles in specified places. The contract was, therefore, for recovery of tolls and created rights and liabilities in favour of contracting parties qua each other. It cannot be disputed that the expression “tolls of any description” in clause (c) would include all kinds of levy, charges, fees etc. which the Corporation is entitled to charge under its Bye-laws (41). A fortiori, the fees in question would also fall under Section 2(16)(c) of the Stamp Act.

22) In our opinion, the contract in question also satisfied the definition of the expression “Instrument” as defined in Section 2(14) of the Stamp Act because it created a right and liability 13 and lastly, it also satisfied the definition of expression “executed” and “execution" as defined in Section 2 (12) of the Stamp Act because it contained the signature of contracting parties.

23) Learned counsel for the appellants, however, placed reliance on the decision of this Court in New Bus-Stand Shop Owners Association vs. Corporaton of Kozhikode & Anr. [2009 (10) SCC 455] and contended that in the light of the law laid down in the case of New Bus-stand Shop Owners Association (supra), the contract in question has characteristics of a “license” but not of a “lease” and, therefore, the contract would attract a stamp duty payable on a License Deed under the Stamp Act.

24) In our view, the law laid down in the case of New Bus-stand Shop Owners Association (supra) is not applicable to the case at hand and is distinguishable on facts.

14

25) In the case of New Bus-stand Shop Owners Association (supra), the Corporation of Kozhikode had let out their shops to several persons and executed agreement in their favour. The question, however, arose as to the true nature of the agreement, whether it is a “license agreement” or a “lease agreement”. Their Lordships on construction of the terms of agreement held that the agreement was a license and accordingly chargeable to stamp duty as “License” under the Kerala Stamp Act.

26) Such is not the case here. The case at hand relates to the right to collect the tolls let by the Corporation to the person concerned. It squarely attracts Section 2(16)(c) of the Stamp Act and partakes the character of a “Lease”.

27) In the light of foregoing discussion, we are of the considered opinion that the contract in question is a “Lease” as defined in Section 2(16)(c) of the Stamp Act and is accordingly chargeable to payment 15 of stamp duty as per the rates prescribed in Article 35 of Schedule I of the Stamp Act as “Lease”. The conclusion arrived at by the Single Judge in Mohammad Ali vs. Board of Revenue, U.P. (supra) is, therefore, correct which we support with our reasoning given supra.

28) In view of foregoing discussion, the appeals are found to be devoid of any merit. They are accordingly dismissed.

…...……..................................J. [ABHAY MANOHAR SAPRE] ………...................................J. [NAVIN SINHA] New Delhi;

December 06, 2017 16