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 9] [Entire Act]

State of Kerala - Section

Section 25 in Kerala Stamp Act, 1959

25. How transfer in consideration of debt, or subject to future payment etc., to be charged.

- Where any property is transferred to any person in consideration, wholly or any part, of any debt due to him or subject either certainly or contingently to the payment or transfer of any money or stock, whether being or constituting a charge or encumbrance upon the property or not such debt, money, or stock is to be deemed the whole or part, as the case may be, of the consideration in respect whereof the transfer is chargeable with advalorem duty: Provided that nothing in this section shall apply to any such certificate of sale as in mentioned in Article 16 of the Schedule.Explanation. - In the case of a sale of property subject to a mortgage or other encumbrance any unpaid mortgage money or money charged, together with the interest, if any, due on the same, shall be deemed to be part of the consideration for the sale: Provided that, where property subject to a mortgage is transferred to the mortgagee, he shall be entitled to deduct from the duty payable on the transfer the amount of any duty already paid [x x x x] [Omitted by Act 7 of 1973.] in respect of the mortgage.Illustrations. - (1) A owes B Rs. 1,000. A sells a property to B the consideration being Rs.500 and the release of the previous debt of Rs. 1,000. Stamp duty is payable on Rs. 1,500.
(2)A sells a property to B for Rs.500 which is subject to a mortgage to C for Rs. 1,000 and unpaid interest Rs.200. Stamp duty is payable on Rs. 1,700.
(3)A mortgages a house of the value of Rs. 10,000 to B for Rs.5,000. B afterwards buys the house from A. Stamp duty is payable on Rs. 10,000 less the amount of stamp duty already paid for the mortgage.