Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Triloki Nath Agrawal vs Commissioner, Jhansi Division, ...
2012 Latest Caselaw 2608 ALL

Citation : 2012 Latest Caselaw 2608 ALL
Judgement Date : 3 July, 2012

Allahabad High Court
Triloki Nath Agrawal vs Commissioner, Jhansi Division, ... on 3 July, 2012
Bench: Amreshwar Pratap Sahi



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

A.F.R.
 
Court No.58
 

 
Civil Misc. Writ Petition No.42440 of 2007
 
Triloki Nath Agrawal Vs. Commissioner, Jhansi Division, Jhansi and others
 

 
**** 

Hon'ble A.P. Sahi, J

Heard learned counsel for the petitioner Sri A.N. Bhargawa and Sri V.K. Singh Chandel, learned counsel for the State.

This writ petition arises out of an order passed by THE Stamp Authority as well as by the appellate authority upholding the said order whereby deficiency in payment of stamp duty has been found in an instrument relating to he transfer of property as described in the impugned order.

The said orders have been challenged by the petitioner on the ground that the levy of additional stamp duty and penalty are erroneous and against the weight of evidence on record and also against the description of the existing building which has been transferred.

From the findings recorded in the impugned orders one of the issues, which has been taken into consideration by the authority, is the extent of the area of open land apart from the covered area. A finding has been recorded that the stamp duty has been paid by excluding the uncovered area as a result whereof the stamp duty is deficient. According to the authorities, the area on which the stamp duty ought to have been paid was 94.19 Sq. mtrs. The appellate authority has also arrived at the same conclusion and has, thus, upheld the imposition of the additional stamp duty and the penalty.

Sri A.N. Bhargawa submits that the impugned order proceeds on an erroneous assumption of fact and by taking into irrelevant considerations particularly the site of the premises which is situate besides a narrow road. He contends that the conclusion has been drawn as if the premises stands besides a wider road which is wrong. He submits that the order is perverse and, therefore, deserves to be set aside.

A counter-affidavit has been filed by the State to which a rejoinder-affidavit has been filed and the counter-affidavit explains the same stand as the reasons contained in the impugned order.

Having heard learned counsel for the parties and the learned Standing Counsel what transpires from the pleading is that the land, which has been transferred, has been described of the category of Old Grant Terms by the Cantonment Board itself. According to the Cantonment Board, the ultimate ownership of the land vests in the Union of India. In such a situation, this aspect of the matter which has been brought to the notice of the appellate authority, ought to have been taken into consideration before imposing stamp duty as the land vests in the Union of India. The consideration, therefore, for imposition of stamp duty has proceeded on a reason without considering the aforesaid aspect of the matter.

The writ petition is, therefore, partly allowed. No order as to costs. Consequently, the appellate order dated 16.8.2007 is set aside and the appellate authority is directed to reconsider the matter in the light of the observations made herein above and pass a fresh order in accordance with law.

The amount already deposited under the interim order dated 6.9.2007 shall remain under deposit and shall be subject to the outcome of the decision in the appeal.

Dt. 3.7.2012

Irshad

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter