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 0, Cited by 0] [Entire Act]

State of Kerala - Section

Section 29 in Kerala Stamp Act, 1959

29. Direction as to duty in case of certain conveyances.

(1)Where any property has been contracted to be sold for one consideration for the whole, and is conveyed to the purchaser in separate parts by different instruments, the consideration shall be apportioned in such manner as the parties think fit, provided that a distinct consideration for each separate part is set forth in the conveyance relating thereto and such conveyance shall be chargeable with advalorem duty in respect of such distinct consideration.
(2)Where property contracted to be purchased for one consideration for the whole, by two or more persons jointly or by any person for him self and others, or wholly for others is conveyed in parts by separate instruments to the persons by or for whom the same was purchased, for distinct parts of the consideration, the conveyance of each separate part shall be chargeable with advalorem duty in respect of the distinct part of the consideration therein specified.
(3)Where a person, having contracted for the purchase of any property but not having obtained a conveyance thereof, contracts to sell the same to any other person and the property is in consequence con veyed immediately to the sub-purchaser, the conveyance shall be chargeable with advalorem duty in respect of the consideration for the sale by the original purchaser to the sub-purchaser. Where a person, having contracted, for the purchase of, any property but not having obtained a conveyance thereof, contracts to sell the whole or any part thereof to any other person or persons and the property is in consequence conveyed by the original seller to different per-sons in parts, the conveyance of each part sold to a sub-purchaser shall be chargeable with advalorem duty in respect only of the consideration paid by such sub-purchaser, without regard to the amount of value of the original consideration; and the conveyance of the residue, if any, of such property to the original purchaser shall be chargeable with advalorem duty in respect only of the excess of the original considerations over the aggregate of the considerations paid by the sub-purchasers :Provided that the duty on such last mentioned conveyance shall in no case be less than two rupees.
(4)Where a sub-purchaser takes an actual conveyance of the interest of the person immediately selling to him, which is chargeable with advalorem duty in respect of the consideration paid by him and is duly stamped accordingly, any conveyance to be afterwards made to him of the same property by the original seller shall be chargeable with a duty equal to that which would be chargeable on a conveyance for the consideration obtained by such original seller, or, where such duty would exceed ten rupees, with a duty of ten rupees.E. Duty by whom payable