Allahabad High Court
Jagdish Prasad Gautam vs State Of U.P. And 4 Others on 19 November, 2024
Author: Piyush Agrawal
Bench: Piyush Agrawal
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:180734 Court No. - 2 Case :- WRIT - C No. - 2904 of 2022 Petitioner :- Jagdish Prasad Gautam Respondent :- State Of U.P. And 4 Others Counsel for Petitioner :- Asheesh Kumar Tiwari,Awadhesh Kumar Yadav,Brijesh Kumar Mishra,Vimal Chandra Mishra,Vinod Kumar Pandey Counsel for Respondent :- C.S.C. Hon'ble Piyush Agrawal,J.
1. Heard Mr. Awadhesh Kumar Yadav, learned counsel for the petitioner and learned ACSC for the State - respondents.
2. The instant writ petition has been filed assailing the impugned order dated 30.12.2016 passed by the respondent no. 2 rejecting the appeal as well as the order dated 30.9.2016 passed by the respondent no. 4 in the proceeding under Section 47 A of the Stamp Act.
3. Learned counsel for the petitioner submits that vide registered sale deed dated 18.12.2015, the petitioner purchased an agricultural land ad measuring 0.105 hectare of Gata no. 654, Mauja Karvi Sarkar, Pargana and Tehsil Karvi, Distt. Chitrakoot after paying requisite stamp duty in accordance with the prevalent circle rate. He submits that the Additional Inspector General Registration, Chitrakoot has conducted an exparte survey on 28.3.2016 in pursuance thereof the proceeding u/s 47 A of Stamp Act was initiated and thereafter a notice has been issued to the petitioner on 11.4.2016 to which the petitioner has filed reply along with the application for conducting a fresh spot inspection in the presence of the petitioner; thereafter respondent no. 4 sent a notice to the petitioner for conducting a fresh survey however no spot inspection was made and again an exparte report was submitted on 30.7.2016 on the basis of which, the impugned order dated 30.9.2016 has been passed by which stamp deficiency together with penalty, registration charges as well as interest has been imposed. Feeling aggrieved to the said order the petitioner has preferred an appeal before the Commissioner, Chitrakoot Dham Division, Banda, which was also dismissed vide order dated 30.12.2016 without adjudicating the grounds taken by the petitioner-appellant in the appeal.
4. Learned counsel for the petitioner submits that at the time of execution of the sale deed, the land in question was agricultural land. He further submits that authorities were required to made spot inspection in accordance with Rule 7 (3) (c) of UP Stamp (Valuation of Property) Rules 1997 but no spot inspection was made in the presence of the petitioner.
5. He further submits that in the grounds of appeal, a specific plea has been made that the land in question is situated to 30 feet deep from the ground level of Raja Kothi and there is no connecting way to reach the land referred from Raja Kothi and the land in question is situated near the Mandakini River and half of the area become submerged in rainy seasons. He submits that neither any construction was made over the land in question nor the said land was declared as non agricultural under Section 143 of UP Z.A. & L.R. Act., therefore, the impugned orders are bad and liable to be quashed.
6. In support of his submissions, he has placed reliance on the judgements of this Court in Jagroop Singh Vs. State of U.P. & 2 Others [Writ C No. 20752/2015 decided on 15.07.2024], M/s Uttaranchal Automobiles Pvt. Ltd. Vs. CCRA & Others [Writ C No. 12727/2012, decided on 06.03.2024] and Charan Singh Vs. State of U.P. & 3 Others [Writ C No. 58674/2014, decided on 29.05.2024].
7. Per contra, learned ACSC supports the impugned orders and submits that the petitioner's land was wrongly described as agricultural land therefore, the proceedings have rightly been initiated against the petitioner.
8. After hearing learned counsel for the parties, the Court has perused the record.
9. It is not in dispute that the property was purchased in the year 2015 and impugned orders indicates that compliance of Rule 7(3) (c) of the Rules has not been made. The proceedings under section 47-A of the Stamp Act were initiated on the basis of spot inspection report, which has been made in the absence of the petitioner. The petitioner has also taken several grounds as mentioned above, which has not been dealt with by the appellate authority.
10. This Court in Jagroop Singh Vs. State of U.P. & 2 Others [Writ C No. 20752/2015 decided on 15.07.2024] has held that in absence of compliance of rule 7(3)(c) of the Rules, the impugned order cannot be justified. The relevant paragraphs are quoted below:-
"7. It is admitted that the sale deed of the vacant plot was executed on 20.10.2012 in favour of the petitioner and on the basis of exparte report, the proceedings were initiated against the petitioner and in pursuance thereof notice was issued but the Collector has not visited the site in question in accordance with Rule 7 (3) (c) of the Rules. Even the respondent authority up to the stage of this Court could show any material in order to justify that prior to initiation of the proceedings, Section 7 (3) (c) of the Rules was complied with in letter and spirit.
8. This Court in the case of Ajay Agrawal (supra) has held as under:-
9. Nonetheless, in view of submissions advanced by learned State counsel, the question arising for determination would be whether compliance of Rule 7(3)(c) is required in proceedings under Section 47(A)(1) as well as under section 47 A(3) of the Act? Here it is also relevant to indicate that both the orders impugned in present writ petition are based only on the aforesaid spot inspection report, which admittedly was ex parte in nature.
...
14. It is quite discernible that the starting provision of Rule 7 itself indicates the applicability of the Rule to the extent that on receipt of a reference or where action is proposed to be taken suo motu under section 47 A the Collector shall issue notice to parties to the instrument to show-cause. A reading of the aforesaid provision makes it evident that no distinction whatsoever has been carved out under Rule 7 of the Rules of 1997 with regard to procedure being required to be followed under section 47 A. On the contrary, it specifically indicates that the aforesaid Rule is required to be followed even in case suo motu action is taken under section 47 A of the Act, which in effect pertains to Section 47 A(3) of the Act of 1899 with regard to determination of stamp duty after registration of a document of instrument of transfer. As such no such distinction having been carved out under Rule 7, it is not feasible to accede to the submissions of learned State counsel that Rule 7 (3)(c) of the Rules would not be applicable in case of proceeding under section 47 A( 3) of the Act.
...
20. In view of aforesaid, it is evident that the power to be exercised by Collector under section 47A (3) of the Act is not pedantic in nature but is required to be made on the basis of observations made hereinabove particularly with regard to the fact that he is required to apply his mind and record subjective satisfaction not only with regard to under valuation of the instrument of transfer but also to record a separate satisfaction regarding market value of the property and the duty payable thereupon and cannot place reliance only on the spot inspection report.
?.
22. Upon applicability of aforesaid in the present case, it is evident from a reading of the impugned orders that the same are based only on the spot inspection report and no subjective satisfaction at all has been recorded by the authority either under section 47 A or under section 56 of the Act as required to be done as per observation is made hereinabove.
9. Again this Court in the case of Satendra and another (supra) has held as under:-
11. On a pointed query being made to the learned Standing Counsel as to whether there was any further inquiry after the inquiry was initially held in the form of spot inspection, learned Standing Counsel could not point out either from the record or pleadings of the counter affidavit that any further inquiry was held as contemplated under the Rule 7 of the Rules.
12. This Court notices that after the notices were issued and the Collector had fixed date inviting objections, the Collector failed to fix any further date for spot inspection or for any further oral or documentary evidence and therefore, it cannot be said that the Collector at all undertook any effort to act in accordance with the procedure prescribed in the matter. The conclusion drawn therefore, is devoid of any cogent and convincing material in support there of and the findings therefore, are liable to be held as perverse. The said rule which has been quoted herein above, has also drawn attention of Full Bench in Smt. Pushpa Sarin v. State of U.P. 2015 (127) RD 855. However, the Full Bench did not delve into the issue any further regarding the scope and applicability of the Rules because the period which was in dispute under the reference was prior to the rule coming into force. Para 18 of the judgment of Full Bench runs as under:
"18. Subsequently, the provisions of the Stamp Rules in regard to valuation were replaced by the Uttar Pradesh Stamp (Valuation of Property) Rules, 1997 which have been made in exercise of the powers conferred by sections 27, 47-A and 75 of the Stamp Act. However, it is not necessary for the Court to express any view on the scheme or provisions of those rules since the period of dispute in the present reference is prior to the enforcement of those rules."
10. In view of above, the writ petition is allowed. The impugned orders dated 23.2.2015 and 20.8.2013 are hereby quashed."
11. The record shows that petitioner has taken specific ground as ground no. 10 in the memo of appeal that the land in question is submerged land and though the said fact has been noticed in the impugned order but no finding has been recorded in this respect. Further in the survey dated 26.10.2017 also, the said fact has been noticed but no due weightage has been given to the same.
12. In view of the facts and circumstances, the matter needs re-consideration by the appellate authority, therefore, the impugned order dated 30.12.2016 passed by the respondent no. 2 is hereby quashed.
13. The matter is remanded to the appellate authority, who shall consider the matter afresh as well as the grounds taken by the petitioner in the appeal and pass an appropriate order, in accordance with law.
14. The writ petition is partly allowed.
15. Any amount deposited by the petitioner shall be subject to the fresh order so passed by the appellate authority.
Order Date :- 19.11.2024 Rahul Dwivedi/-