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 19, Cited by 0]

Kerala High Court

District Registrar General vs Cherupushpam Roman Catholic Church ... on 15 July, 2025

Author: A.K.Jayasankaran Nambiar

Bench: A.K.Jayasankaran Nambiar

                                                        2025:KER:51802

               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

        THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                  &

                THE HONOURABLE MR. JUSTICE P.M.MANOJ

        TUESDAY, THE 15TH DAY OF JULY 2025/24TH ASHADHA, 1947

                         W.A.NO.1512 OF 2019
    AGAINST THE JUDGMENT DATED 08.01.2019 IN WP(C) NO.21806 OF 2013
                        OF HIGH COURT OF KERALA

APPELLANTS/RESPONDENTS 1 & 2 IN W.P.(C):

    1       DISTRICT REGISTRAR GENERAL
            DISTRICT REGISTRARS OFFICE, ERNAKULAM-682 031.

    2       THE SUB REGISTRAR,
            SUB REGISTRAR OFFICE, CHENGAMANAD- 683 578

            BY SMT.VINITHA B., SENIOR GOVERNMENT PLEADER

RESPONDENTS:

    1       CHERUPUSHPAM ROMAN CATHOLIC CHURCH PARAKKADAVU
            REPRESENTED BY REV.FR.ANIL, S/O.THOMAS, AGED 30 YEARS.

    2       JOSEPH,
            S/O.VARKEY, PARANIKULANGARA HOUSE, KESAVADASAPURAM,
            KAVADIYAR VILLAGE, THIRUVANANTHAPURAM TALUK,
            PATTAM P.O., PIN-695 004.

    3       NITHIN JOSEPH,
            S/O.JOSEPH, PARANIKULANGARA HOUSE, KESAVADASAPURAM,
            KAVADIYAR VILLAGE, THIRUVANANTHAPURAM TALUK,
            PATTAM P.O., PIN-695 004.

            BY ADV.SRI.SUDHEESH KUMAR
            BY ADV.SMT.M.A.VAHEEDA BABU

         THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
   09.07.2025 ALONG WITH W.P(C).NO.16466 OF 2023, THE COURT
   ON 15.07.2025 DELIVERED THE FOLLOWING:
    W.A.No.1512/2019
   &                                        :: 2 ::
   W.P.(C).NO.16466/2023


                                                                   2025:KER:51802



                           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                           PRESENT

            THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                                 &

                            THE HONOURABLE MR. JUSTICE P.M.MANOJ

          TUESDAY, THE 15TH DAY OF JULY 2025/24TH ASHADHA, 1947

                                   W.P(C).NO.16466 OF 2023


PETITIONERS:

     1             DR. K.M.NAZAR
                   AGED 58 YEARS
                   S/O.LATE MOIDEEN KUTTY, UC COLLEGE P. O.,
                   KIZHAKKE KADUNGALLOOR, PIN - 683102

     2             DR. AJMAL K.N.
                   AGED 29 YEARS
                   S/O.DR.K.M.NAZAR, UC COLLEGE P. O.,
                   KIZHAKKE KADUNGALLOOR, PIN - 683102

                   BY ADV.SMT.AYSHA E.M.
                   BY ADV.SRI.BABU KARUKAPADATH
                   BY ADV.SMT.M.A.VAHEEDA BABU
                   BY ADV.SRI.P.U.VINOD KUMAR
                   BY ADV.SMT.ARYA RAGHUNATH
                   BY ADV.SMT.VAISAKHI V.
                   BY ADV.SRI.T.M.MUHAMMED MUSTHAQ
                   BY ADV.SRI.AJWIN P LALSON
                   BY ADV.SMT.P.LAKSHMI
                   BY ADV.SMT.SHIFANA KAISE


RESPONDENTS:

     1             THE LAND REVENUE COMMISSIONER
                   PUBLIC OFFICE BUILDING, MUSEUM ROAD,
                   OPPOSITE ZOO, VIKHAS BHAVAN P.O,
                   THIRUVANANTHAPURAM, PIN - 695033

     2             DISTRICT REGISTRAR GENERAL
                   DISTRICT REGISTRAR OFFICE, ERNAKULAM,
 W.A.No.1512/2019
&                                  :: 3 ::
W.P.(C).NO.16466/2023


                                                         2025:KER:51802


                PIN - 682011

  3             THE SUB REGISTRAR
                SUB REGISTRAR OFFICE, CHENNAMANGALAM,
                PIN - 683512

  4             THE DISTRICT COLLECTOR
                COLLECTORATE, KAKKANAD, ERNAKULAM,
                PIN - 682030

  5             KUNJUMOHAMMED
                AGED 64 YEARS
                S/O. LATE KUNJANMARAKKAR, PATHUVANA HOUSE,
                MUPPATHADAM P.O., PIN - 683110

                BY SMT.VINITHA B., SENIOR GOVERNMENT PLEADER
                BY ADV.SMT.UTHARA ASOKAN
                BY ADV.SRI.ABRAHAM K.JOHN


      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
09.07.2025 ALONG WITH W.A.NO.1512 OF 2019, THE COURT ON
15.07.2025 DELIVERED THE FOLLOWING:
 W.A.No.1512/2019
&                                     :: 4 ::
W.P.(C).NO.16466/2023


                                                                2025:KER:51802


                                                                      "C.R."



                               JUDGMENT

Dr. A.K. Jayasankaran Nambiar, J.

Writ Appeal No.1512 of 2019 preferred by the State impugns the judgment dated 08.01.2019 of a learned Single Judge in W.P(C).No.21806 of 2013. Writ Petition No.16466 of 2023, on the other hand, was placed before us by order of the Hon'ble the Chief Justice, pursuant to an interim order passed by a learned Single Judge in the writ petition, issuing directions similar to those issued in the judgment dated 08.01.2019 in W.P(C).No.21806 of 2013, and directing a posting of the writ petition along with the above writ appeal preferred by the State.

2. Briefly stated, the essential facts necessary for a disposal of these cases, without going into specific details with regard to the properties and parties involved in each case, are as follows; For the sake of convenience, and for understanding the nature of the dispute in these cases, the parties are referred to as 'X', Y' and 'Z' and their properties as "A Schedule", "B Schedule" and "C Schedule"

respectively.
W.A.No.1512/2019
&                                      :: 5 ::
W.P.(C).NO.16466/2023


                                                                  2025:KER:51802


3. Instruments styled as exchange deeds were entered into between 'X' on the one hand, and 'Y' and 'Z' on the other, whereby A Schedule property held by 'X' was exchanged for B and C Schedule properties held separately by 'Y' and 'Z', without any money passing between them as consideration. As per the exchange deed, 'X' became the absolute owner of B and C Schedule properties, and 'Y' and 'Z' became the joint owners of A Schedule property. The instrument of Exchange was drawn up on stamp paper for which the stamp duty amount was calculated as per Article 29 of the Schedule to the Kerala Stamp Act.
4. When the Exchange deed was presented for registration, however, the registering authority impounded the document in exercise of his power under Section 33 of the Kerala Stamp Act and forwarded the impounded documents to the District Registrar General for his decision in terms of Section 37 of the Stamp Act. The latter authority opined that in so far as B and C Schedule properties were not jointly held by 'Y' and 'Z' to begin with, the document executed between the parties could not be termed as an instrument of exchange but had to be treated as two separate deeds of sale for the purposes of the Kerala Stamp Act. He accordingly directed a levy and collection of stamp duty as per Article 22 of the Schedule to the Kerala Stamp Act. It was this decision of the District Registrar General that was impugned in the writ petitions. W.A.No.1512/2019
&                                             :: 6 ::
W.P.(C).NO.16466/2023


                                                                                   2025:KER:51802


5. The learned Single Judge, who considered W.P(C).No.21806 of 2013 found in favour of the writ petitioners on the reasoning contained in paragraphs 9, 10, 12 and 13 of his judgment, that read as follows:
"9. While ascertaining whether a document is a Deed of Exchange or a Sale Deed, the nomenclature assigned by the Deed to the parties and intention expressed in the Deed are of significance. In the case on hand, Ext.P2 Deed is titled as a Deed of Mutual Exchange. In reading the Deed, the real nature of transaction between the parties has to be decided having regard to the agreement between them and not on mode in which the consideration has been paid. A reading of Ext.P2 would bring out the intention of the parties, to exchange respective properties in their hand for consideration of properties only. There is no element of transaction of money disclosed in the Deed. Therefore, Ext.P2 Deed admits of no other interpretation except that of being a Deed of Exchange.
10. Mutuality is an essential characteristic of an Exchange. The intention of the parties to exchange the things in their hand in consideration of exchange of the thing in the hands of the other party is important. Mutuality will be of more significance in the matter of consideration being received. In the case on hand, the petitioner has exchanged his property in consideration of two distinct properties owned by respondents 3 and 4. Similarly, respondents 3 and 4 have given away their respective properties in consideration of the property receivable from the petitioner. The said property is intended to be enjoyed jointly by respondents 3 and 4 as is evident from Ext.P2 Deed of Exchange. Therefore, it is clear that there is absolute mutuality between the parties in intention as well as execution of the document.
12. Having regard to the facts of the present case and taking into account the nature of the Deed and the intention of the parties coming out in express terms in Ext.P2 Deed and having regard to the mutuality in consideration expressly disclosed in the instrument, I am of the opinion that Ext.P2 is a Deed of Exchange coming within the definition of Section 118 of the Transfer of Property Act. Therefore, Ext.P2 Deed of Exchange can only fall under Article 29 of the Schedule to the Kerala Stamp Act.
13. In the circumstances, Ext.P1 order of the 1 st respondent is set aside and respondents 1 and 2 are directed to register the original of Ext.P2 Deed as a Deed of Exchange. Respondents 1 and 2 are directed to refund the excess amount, if any, levied from the petitioner as registration fee in respect of Ext.P2."

6. In the writ appeal before us, the contention of the learned senior Government Pleader Smt.Vinitha B. is that the writ court erred in treating the document presented for registration as an instrument of Exchange. It is her contention that so long as there are more than two 'persons' between whom an exchange is effected, the instrument will not attract the definition of an 'Exchange' under W.A.No.1512/2019 & :: 7 ::

W.P.(C).NO.16466/2023

2025:KER:51802 Section 118 of the Transfer of Property Act, 1882, and consequently, the transactions envisaged thereunder will have to be seen as separate conveyances for the purposes of the Kerala Stamp Act. She has since submitted an argument note which reads as follows:
ARGUMENT NOTE SUBMITTED AS DIRECTED BY THIS HON'BLE COURT
1. ISSUE INVOLVED 1.1. The primary question considered/framed by the learned Single Judge in the judgment dated 08.01.2019 in WP(C)No.21806/2023, which lead to the filing of WA No.1512/2019, as recorded in paragraph 1 of the judgment, is whether the triangular transaction between the writ petitioner and respondents 3 and 4, involving the exchange of properties amongst three parties, qualifies as an "exchange" under Article 29 of the Kerala Stamp Act or must be treated as multiple conveyances chargeable under Articles 21 and 22.
2. ARTICLE 29 OF THE KERALA STAMP ACT, 1959 (AS AMENDED IN 2010) 2.1. Article 29 reads as follows:
"The same duty as a conveyance (No. 21 or 22 as the case may be) for the fair value of the land or for the amount of the consideration, whichever is higher, of the property of the greater value as set forth in such instrument."

2.2. The 2010 amendment was introduced to ensure parity in stamp duty between exchanges and conveyances to prevent evasion of duty through the device of exchange deeds.

2.3. The 2010 correction aimed to align duties on exchange with those on conveyance - ensuring fiscal parity and preventing underpayment by artificially arranging "exchange" deeds. The legislature clarified computation by restricting duty liability to the higher-valued property in a two-party bilateral exchange, thereby closing loopholes used for evasion of stamp duty.

3. SCOPE OF ARTICLE 29 - APPLICABILITY ONLY TO BILATERAL EXCHANGE 3.1. The statutory language contemplates a bilateral exchange involving ex- actly two properties and two parties.

3.2. The term "property of the greater value" relates to the higher-valued property between the two parties only, and does not extend to three or more par- ties or properties.

3.3. A triangular exchange involving three properties and three parties does not fall within Article 29, and such arrangement can be construed as a single ex - change.

3.4 In the context of a triangular exchange deed being used to evade stamp duty, it is submitted that:-

"In R.M.D.C. v. State of Mysore 1 the Hon'ble Supreme Court reiterate that a statute (or action under it) must be tested for its real character, and cannot avoid W.A.No.1512/2019 & :: 8 ::
W.P.(C).NO.16466/2023
2025:KER:51802 constitutional or statutory obligations through colourable means of disguised mechanisms."

3.5. Such a construction would allow evasion of stamp duty for the additional transfers, defeating the legislative intent. 3.6. Crawford v. Spooner2 supports the interpretation that exchange is a bilateral contract. It was held that:

"We cannot aid the legislature's defective phrasing of an Act, we cannot add or mend, and, by construction, make up deficiencies which are left there. It would be assuming legislative authority for the purpose of supplying omissions in a statute."

4. DEFINITION OF EXCHANGE UNDER SECTION 118 OF THE TRANSFER OF PROPERTY ACT, 1882 4.1. Section 118 defines exchange as:

"When two persons mutually transfer the ownership of one thing for the owner - ship of another, the transaction is called an exchange. Transfer in exchange can only be made in the manner provided for transfer by sale."

4.2. The section clearly limits exchange to two persons only with mutual transfer.

5. IMPORTANCE OF MUTUALITY AND QUID PRO QUO IN EXCHANGE DEEDS 5.1. The legal foundation of an exchange is the principle of mutuality and quid pro quo, i.e., each party must receive something in return for what is given. 5.2. The requirements include:

* A bilateral agreement involving only two parties. * Reciprocal transfer of ownership concurrently or as agreed. * Consideration of approximate equality or agreed value. 5.3. In the present case, the triangular transaction involves three parties and lacks quid pro quo between any two parties individually. 5.4. Respondents 3 and 4 do not mutually transfer properties directly to each other with the petitioner as a party to both simultaneously. 5.5. Therefore, the transaction is not an exchange as per law but a series of con-

veyances.

5.6. The absence of mutuality and quid pro quo disqualifies the transaction from Article 29's ambit.

5.7. The phrase "property of the greatest value" presupposes that two properties are being exchanged. This applies only when there is mutuality be- tween two parties. The duty payable is based on the higher of the two values be- ing exchanged.

In a triangular transaction, this formula becomes inapplicable. It is not possible to determine the "property of the greatest value" where more than two properties are involved. There is no bilateral reciprocity, and thus no valid measure for stamp duty under Article 29.

5.8. Article 29 duty is tied to one higher-valued property in a two-party exchange, not aggregated or segmented among multiple transfers. Stretching this to accom- modate three-party agreements destroys the statutory mechanism for calculation and application of stamp duty. Exchange must be strictly between two parties by Section 118 TPA, and fiscal statutes are bindingly restrictive. Any attempt to ap- ply Article 29 to a triangular transaction results in an untenable interpretation that overrides legislative clarity.

W.A.No.1512/2019

&                                              :: 9 ::
W.P.(C).NO.16466/2023


                                                                                    2025:KER:51802



5.9. "Expressio unius est exclusio alterius" is a Latin legal maxim meaning "the expression of one thing is the exclusion of another." It's a principle of statutory interpretation that suggests when a law explicitly lists certain items, it implies the exclusion of other items that are not mentioned. Essentially, it means that if a law includes specific examples, it's presumed that any similar items not listed were in- tentionally left out. Hence, it is submitted that when Article 29 read with Section 118 of the TP act speaks about mutuality as a prerequisite for executing a valid exchange deed for the purpose of payment of stamp duty, and the intention of the legislature to include the highest valued property in a bilateral transaction is obvi- ous with the 2010 amendment brought out in Article 29 of the Kerala Stamp Act, the declaration of the single judge to the contrary vitiates the established princi - ples of law and prejudices the interests of the state. 5.10. The crux of the argument raised is that the transaction at hand involves three parties and three properties. A triangular transaction as alleged cannot be legally termed as exchange in the sense of Section 118 of the Transfer of Property Act or Article 29 of the Stamp Act. Such a tripartite transaction lacks the essen- tial mutuality of consideration between each pair of parties. Mutuality of agree- ment implies a reciprocal transfer between two parties, with each providing con - sideration directly to the other. Where one party transfers property to two others (or vice versa), the direct bilateral obligation and consideration between each pair becomes ambiguous and legally strained. This lack of reciprocal quid pro quo makes it legally difficult - if not possible - to treat the transaction as a single ex- change under Section 118 or Article 29.

6. ARTICLES 21 AND 22 - STAMP DUTY ON CONVEYANCES 6.1. Articles 21 and 22 prescribe stamp duty on conveyances calculated on the fair value or consideration of each property transferred. 6.2. Since petitioner receives properties from respondents 3 and 4 separately, the duty payable must be calculated independently for each conveyance.

7. REGISTRATION AND STAMPING REQUIREMENTS 7.1. Since 17 of the Registration Act, 1908, mandates registration of immov- able property transfers.

7.2. Section 39(1)(d) of the Stamp Act bars registration of documents not duly stamped.

7.3. Mischaracterizing the instrument as a single exchange deed under Article 29 leads to under-stamping and hence non-registration.

8. JUDICIAL PRECEDENTS ON EXCHANGE AND TAX EVASION 8.1. McDowell & Co. Ltd. v. CTO, (1985) 154 ITR (SC) 3 Transactions formed to evade tax are invalid (Colourable device doctrine).

9. DOCTRINE AGAINST COLOURABLE DEVICES 9.1. The Supreme Court in McDowell held that transactions designed to avoid tax by artifice will be disregarded.

9.2. The triangular exchange is a colourable device for evading stamp duty and must be struck down.

10. CONCLUSION AND PRAYER 10.1. Article 29 applies only to bilateral exchanges; the present triangular trans- fer falls outside its scope.

10.2. Section 118's definition and the doctrine of mutuality/quid pro quo negate the possibility of such an exchange.

W.A.No.1512/2019

&                                            :: 10 ::
W.P.(C).NO.16466/2023


                                                                                2025:KER:51802


10.3. The transactions must be treated as separate conveyances chargeable un- der Articles 21 and 22.

10.4. The impugned judgment allowing the exchange under Article 29 is liable to be set aside.

10.5. The writ petition must be dismissed with costs.

7. Per Contra, it is the submission of Adv.Sri.S.Sudheesh Kumar and Adv.Smt.M.A.Vaheeda Babu appearing for the party respondents in the writ appeal/petitioners in the writ petition, that so long as the principle of mutuality is attracted through the exchange of properties between 'X' on the one hand, and 'Y' and 'Z' jointly on the other, and the consideration does not involve money, the definition of 'Exchange' under Section 118 of the Transfer of Property Act would be attracted and the stamp duty payable would be only as per Article 29 of the Schedule to the Kerala Stamp Act.

8. We have considered the rival submissions and perused the pleadings and the applicable statutory provisions. For the sake of convenience, we deem it apposite to extract the relevant statutory provisions below:

Transfer of Property Act:
Section 5:
5. "Transfer of property" defined In the following sections "transfer of property" means an act by which a living person conveys property, in present or in future, to one or more other living persons or to himself, or to himself and one or more other living persons; and "to transfer property" is to perform such act.

[In this section "living person" includes a company or association or body of individuals, whether incorporated or not, but nothing herein contained shall affect any W.A.No.1512/2019 & :: 11 ::

W.P.(C).NO.16466/2023

2025:KER:51802 law for the time being in force relating to transfer of property to or by companies, associations or bodies of individuals.
Section 118:
118. "Exchange" defined.--When two persons mutually transfer the ownership of one thing for the ownership of another, neither thing or both things being money only, the transaction is called an "exchange".

A transfer of property in completion of an exchange can be made only in man- ner provided for the transfer of such property by sale. Kerala Stamp Act:

Section 2(d):
2. Definitions:-
                   (d)     "conveyance" includes,-

                        (i)       a conveyance on sale;
                        (ii)      every order made under section 232 of the Companies Act,
2013 (Central Act 18 of 2013) in respect of amalgamation or reconstruction of companies;

(iii) every order made by the Reserve Bank of India under section 44A of the Banking Regulation Act, 1949 (Central Act 10 of 1949); and

(iv) every other instrument, by which property, whether movable or immovable or any interest in any property is transferred inter vivos and which is not otherwise specifically provided for by the Schedule. Section 3:

3. Instruments chargeable with duty:- Subject to the provisions of this Act and the exemptions contained in Schedule, the following instruments shall be chargeable with duty of the amount indicated in that Schedule as the proper duty therefore, respectively, that is to say -
(a) every instrument mentioned in the Schedule which not having been previously executed by any person, is executed in the territories of the State of Kerala on or after commencement of this Act; and
(b) every instrument mentioned in that schedule which, not having been previously executed by any person, is executed out of the State of Kerala on or after that day relates to any property situate, or to any matter or thing done or to be done, in the territories of the State of Kerala and is received in the territories of the State of Kerala:
Provided that no duty shall be chargeable in respect of -
(1) any instrument, executed by, or on behalf of, or in favour of, the Central Government of this or any other State Government in case where, but for this exemption, the Central Government or the State Government, would be liable to pay the duty chargeable in respect of such instrument; (2) any instrument for sale, transfer or other disposition either absolutely or by way of mortgage or otherwise of any ship or vessel or any part, interest, share or property of or in any ship or vessel.

Section 5:

5. Instruments relating to several distinct matters:- Any instrument comprising or relating to several distinct matters shall be chargeable with the aggregate amount of the duties with which separate instruments, each comprising or relating to one of such matters, would be chargeable under this Act. W.A.No.1512/2019
&                                               :: 12 ::
W.P.(C).NO.16466/2023


                                                                                      2025:KER:51802


       Article 22:

Conveyance as defined in Section 2(d) not being a transfer charged or exempted under No.55 immovable Property situated, -
(i) within the Municipalities/Town- Eight rupees for every rupees 100 or part ships/Cantonments other than thereof of the fair value of the land or the Corporations. amount or value of the consideration for such conveyance, whichever is higher.
(ii) Conveyance as stated in (i) Two times the stamp duty paid in above, in respect of the whole or respect of the previous conveyance deed portion of the property involved or the stamp duty payable under (i) above, in the previous conveyance, whichever is higher.

when executed within a period of three months from the date of registration of previous conveyance.

(iii) Conveyance as stated in (i) One and a half times the stamp duty paid above, in respect of the whole in respect of the previous conveyance deed of portion of the property in- or the stamp duty payable under (i) above, volved in the previous con- whichever is higher. veyance, when executed after three months and before six months from the date of regis-

tration of previous conveyance.



        (iv)       Within      the      Municipal          Eight rupees for every rupees 100 or part
                   Corporations:                           thereof of the fair value of the land or
                                                           the amount or value of the consideration
                                                           for such conveyance,         whichever is
                                                           higher.


        (v)        Conveyance as stated in (iv)            Two times the stamp duty paid in respect
                   above, in respect of the whole          of the previous conveyance deed or the
                   or portion of the property              stamp duty payable under (iv) above,
                   involved    in  the    previous         whichever is higher.
                   conveyance     when   executed
                   within the period of three
                   months from the date of
                   registration    of     previous
                   conveyance.


        (vi)       Conveyance as stated in (iv)            One and a half times the stamp duty paid
                   above, in respect of the whole          in respect of the previous conveyance
                   or portion of the property              deed or the stamp duty payable under (iv)
                   involved    in  the    previous         above, whichever is higher.
                   conveyance, when executed
                   after three months and before
                   six months from the date of
                   registration    of     previous
                   conveyance.




       Article 29:


        Exchange of property - instrument of:              The same duty as a conveyance (No.21 or
                                                           22, as the case may be) for the fair value of
 W.A.No.1512/2019
&                                                :: 13 ::
W.P.(C).NO.16466/2023


                                                                                      2025:KER:51802


the land or for the amount of consideration, whichever is higher, of the property of the greater value as set forth in such instru-

ment.

Article 55:

55. Transfer (whether with or without consideration)-
(a) of debentures, being mar- Fifty paise for every one hundred rupees or ketable securities, whether the part thereof of the face amount of the debenture is liable, to duty or debenture.

not:

(b) of debentures stocks: One rupee for every one hundred rupee or part thereof of the face amount of the debenture.
        (c)        of any interest secured by a
                   bond, mortgage deed or policy
                   of insurance-

                   (i) if the duty on such bond,            The duty with which such bond, mortgage
                   mortgage deed or policy does             deed or policy of insurance is chargeable.
                   not exceed fifty rupees

                   (ii) in any other case:                  Fifty rupees


        (d)        of any property under the Ad-             Forty rupees
                   ministrators-General Act, 1963
                   (Central Act 45 of 1963), Sec-
                   tion 22.
        (e)        of any trust property without            Fifty rupees or such smaller amount as
                   consideration from one trustee           may be charged under clauses (a) to (c) of
                   to another trustee or from a             this article.
                   trustee to a beneficiary.




9. When we analyse the facts before us in the light of the statutory provisions noticed above, we find ourselves in complete agreement with the learned Single Judge that the document executed between 'X' on the one hand, and 'Y' a 'Z' on the other, in circumstances where there was no money offered as consideration, was nothing but an instrument of exchange for the purposes of W.A.No.1512/2019 & :: 14 ::
W.P.(C).NO.16466/2023
2025:KER:51802 Section 118 of the Transfer of Property Act. Section 5 of the Transfer of Property Act clearly recognises a transfer of property from one living person to one or more other living persons as a valid transaction in law, and so long as there was an element of mutuality between the parties on either side regarding the receipt of property with absolute rights thereto, and there was no money forming part of the consideration, the transaction had to be seen as an "exchange". We cannot therefore accept the contention of the learned senior Government Pleader, that the concept of mutuality cannot exist when there are more than two persons or properties involved in a transaction. The concept of mutuality is one that qualifies the interests of the parties to a transaction, in the properties dealt with thereunder. Thus, so long as there is a mutual interest of the parties (whether two or more) in the properties transacted, the transaction will attract the definition of 'Exchange' under Section 118 of the Transfer of Property Act. To illustrate with the example taken in the instant cases, while 'X', as one of the persons to the transaction, has an interest in the individual properties of 'Y' and 'Z' transferred in his favour, the latter being the other person(s) to the transaction, have interests in the property of 'X' jointly transferred to them. We also note that the definition above also clarifies that a transfer of property in completion of an exchange can be made only in the manner provided for the transfer of property by sale. It is therefore that the instrument of exchange is executed to complete the mutual transfer of rights over the properties exchanged.
W.A.No.1512/2019
&                                     :: 15 ::
W.P.(C).NO.16466/2023


                                                                2025:KER:51802




10. As regards the stamp duty applicable to the instrument of exchange, we find that there is a specific provision under the Schedule to the Kerala Stamp Act that deals with instruments of exchange viz. Article 29. Under the said provision, an instrument of exchange has to be treated as a conveyance under Articles 21 or 22 for the purposes of stamp duty, with the only distinction that, for valuation purposes, only the property of the greater value, as set forth in the instrument, can be taken. This would mean that in the situation noticed above, where three items of property [Schedules A, B and C] are exchanged between 'X', 'Y' and 'Z', then, for stamp duty purposes, only the property of the greater value among Schedules A, B and C would be taken for valuation purposes and computation of stamp duty.
11. It is important to note that the above position arises solely on account of the specific provisions of Article 29 because, in the absence of the said provision, the stamp duty computation, by treating the instrument of exchange as a conveyance under Article 22, would have been by viewing the instrument as effecting three transactions viz. (i) transfer of Schedule A property from 'X' to 'Y' and 'Z' jointly (ii) transfer of Schedule B property from 'Y' to 'X' and (iii) transfer of Schedule C property from 'Z' to 'X'. The provisions of Section 5 of the Kerala Stamp Act would have then mandated that each of the above three transactions be seen as covered by separate W.A.No.1512/2019 & :: 16 ::
W.P.(C).NO.16466/2023
2025:KER:51802 instruments, and the aggregate amount of duties thereon, charged on the instrument presented for registration.
Since in the cases before us, we have found that the document presented for registration qualifies as an instrument of exchange, the computation of stamp duty would have to be in accordance with Article 29 of the Schedule to the Kerala Stamp Act by taking only the property of the greater value for the purposes of the said computation. Writ Appeal No.1512 of 2019 is therefore dismissed by upholding the judgment of the learned Single Judge impugned therein, and Writ Petition No.16466 of 2023 disposed in terms of the said judgment of the learned Single Judge in W.P(C).No.21806 of 2013, as supplemented by the findings in this judgment.
Sd/-
DR. A.K.JAYASANKARAN NAMBIAR JUDGE Sd/-
                                            P.M.MANOJ
                                               JUDGE
prp/
    W.A.No.1512/2019
   &                                    :: 17 ::
   W.P.(C).NO.16466/2023


                                                              2025:KER:51802



                           APPENDIX OF W.P(C).NO.16466/2023


PETITIONER'S EXHIBITS:

Exhibit P1                     A TRUE COPY OF THE EXCHANGE DEED DATED
31/03/2022 EXECUTED BY THE PETITIONERS 1 AND 2 ON ONE PART AND THE 5TH RESPONDENT ON THE OTHER PART Exhibit P2 A TRUE COPY OF THE CHALAN RECEIPT DATED 30/03/2022 EVIDENCING REMITTANCE OF RS.22,06,145/- FOR REGISTRATION OF EXHIBIT P1 Exhibit P3 A TRUE COPY OF THE CHALAN RECEIPT DATED 22/04/2022 EVIDENCING REMITTANCE OF RS.3,89,000/- ALSO AS ADDITIONAL REGISTRATIONAL FEE, AS INSISTED BY THE 3RD RESPONDENT Exhibit P4 A TRUE COPY OF THE ORDER DATED 01/10/2022 PASSED BY THE 2ND RESPONDENT UNDER SECTION 39 (1) (B) OF THE KERALA STAMP ACT, INTER ALIA CONCLUDING THAT, THE DOCUMENT SHOULD BE TREATED AS TWO SALE DEEDS SINCE THE PROPERTY OF THE PETITIONERS ARE NOT CO-OWNED BY THEM, FURTHER DIRECTING THEM TO REMIT AN AMOUNT OF RS.15,56,000/- + RS.15,560/- FINE WITHIN A PERIOD OF 15 DAYS Exhibit P5 A TRUE COPY OF THE JUDGMENT DATED 08/01/2019 OF THIS HON'BLE COURT IN WP(C) NO.21806/2013 Exhibit P6 A TRUE COPY OF THE APPEAL DATED 15/11/2022 SUBMITTED BY THE 1ST PETITIONER BEFORE THE 1ST RESPONDENT Exhibit P7 A TRUE COPY OF THE REMINDER DATED 30/03/2023 SUBMITTED BY THE 1ST PETITIONER BEFORE THE 1ST RESPONDENT Exhibit P8 A TRUE COPY OF THE REPLY DATED 29/03/2023 ISSUED BY THE 1ST RESPONDENT TO THE 1ST PETITIONER RECEIVED ON 04/04/2023 INTIMATING THAT, EXHIBIT P6 HAS BEEN ACCEPTED ON FILES AS REVISION UNDER SECTION 54 (1) OF THE ACT RESPONDENTS EXHIBITS: NIL.

//TRUE COPY// P.S. TO JUDGE