Citation : 2023 Latest Caselaw 2262 Bom
Judgement Date : 9 March, 2023
pil88-21.docx
TRUSHA
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
TUSHAR
MOHITE
CIVIL APPELLATE JURISDICTION
Digitally signed by
TRUSHA TUSHAR
MOHITE
Date: 2023.03.10
14:17:24 +0530 PUBLIC INTEREST LITIGATION NO.88 OF 2021
The Barshi Bar Association ..... Petitioner
Vs.
The State of Maharashtra and Ors. ..... Respondents
Mr.Atul Damle, Senior Advocate i/b Mr.Vaibhav Ugle for the
Petitioner
Mr.P.P.Kakade, G.P. a/w Mr.B.V.Samant, A.G.P. for the State
CORAM: S.V.GANGAPURWALA, ACJ &
S.V.MARNE, JJ.
RESERVED ON : MARCH 3, 2023
PRONOUNCED ON : MARCH 9, 2023
JUDGMENT : (PER : ACTING CHIEF JUSTICE)
1 Rule.
Rule made returnable forthwith. By consent of the parties,
taken up for final disposal.
2 The Petitioner assails the Circular dated 16.11.2016. Under
the said Circular, issued by the Collector cum District Registrar,
Solapur, it has been directed that the Sub Divisional Officer and
Tahsildar of the Region shall not mutate the Revenue Record on the
basis of the unregistered documents and further directing to abide
Mohite 1/8 pil88-21.docx
by the Government Resolution dated 21.04.2018.
3 Mr.Damle, the learned Senior Advocate for the Petitioner
submits that the compromise decree passed by the courts or in the
Lok Adalat concerning the agricultural lands are not required to be
compulsorily registered under the provisions of the Registration Act,
1908 (for short "the Act of 1908"). Reference is made to section
17(2)(vi) of the Act of 1908. The learned Senior counsel further
refers to the proviso to section 46 of the Maharashtra Stamp Act,
1958 (for short "the Act of 1958") and submits that if the
instrument relates to partition of agricultural land, the rate of duty
applicable is only Rs.100/-.
4 Mr.Damle, the learned Senior Advocate refers to the judgment
of the Apex Court in the case of Mohammade Yusuf & Ors. vs.
Rajkumar & Ors. dated 05.02.2020 and another judgment of the
Apex Court in the case of Commissioner of Income Tax, Gujarat vs.
Keshavlal Lallubhai Patel1. He also relies upon the judgment of the
learned single Judge of this court in the case of Arvind Yeshwantrao
Deshpande vs. State of Maharashtra and Ors2.
5 The learned A.G.P. submits that the nomenclature of the
document is not a decisive factor in determining the stamp duty.
1 AIR 1965 SC 866
2 (2003) 3 MLR 1039
Mohite 2/8
pil88-21.docx
The Government Authorities acting under the Act of 1958 are
empowered to look into the contents of the concerned instrument to
find out the real nature of the transaction and the intention of the
parties to find out the correct stamp duty applicable to the same.
The Government Circular dated 21.04.2018 clarifies that it is not
compulsory to register the memorandum of Family Partition Deed.
However, stamp duty under Article 46 of Schedule I of the Act of
1958 is payable under such Family Partition Deed. The said Circular
was issued after analysing the judgment of this court in the case of
Arvind Yeshwantrao Deshpande (Supra).
6 The impugned Circular / letter is issued by the office of the
Collector, Solapur in view of certain malpractices observed by the
office. By subsequent Circular dated 14.08.2018, the office of the
Collector, Solapur has clarified the situation. Under the said
Circular, it is clarified that the stamp duty is payable under Article
46 of the Act of 1958 in case of partition deeds. In case of partition
deed of agricultural lands, stamp duty is Rs.100/- and in case of non-
agricultural land, stamp duty as provided under Article 46 of the Act
of 1958 is payable.
7 It is further submitted that all decrees involved in conveyance
of property shall necessarily attract stamp duty as provided under
Mohite 3/8 pil88-21.docx
the Act of 1958.
8 Every case will have to be evaluated on its own merits. The
learned A.G.P. submits that the correct position is explained by the
Office of the Inspector General of Registration, Maharashtra State,
Pune by its letter dated 24.03.2022.
9 Mr.Damle, the learned Senior Advocate for the Petitioner
submits that the Petitioner is concerned with the compromise decree
of the agricultural properties passed by the courts or in Lok Adalat.
10 We have considered the submissions. 11 Partition is a division of shares in the inherited property.
After the division of the property, each member becomes an
independent owner of his share in the property.
12 If a person does not have an existing right in the property or a
share, then there would not be a compromise decree of partition.
The decree of partition necessarily would be amongst the persons
having pre-existing right in the property.
13 Registration of the document and payment of stamp duty are
two distinct and separate concepts. The Registration Act elaborates
the instruments that are required to be compulsorily registerable
Mohite 4/8 pil88-21.docx
whereas the Act of 1958 prescribes the stamp duty leviable on the
instrument requiring registration or otherwise.
14 The prima donna grievance of the Petitioner appears to be that
the compromise decree as passed by the courts in the suits for
partition and separate possession and or by the Lok Adalat, is not
compulsorily registerable document under the provisions of the Act
of 1908. The Revenue Authorities are insisting for the Registration
of the documents and payment of stamp duty as per the valuation of
the property for mutating the names in the revenue records.
15 Section 17(1) of the Act of 1908 prescribes the documents of
which Registration is compulsory. Sub section 2 of section 17 carves
out an exception. The documents / instruments enumerated in sub
section 2 of section 17 of the Act of 1908 are not compulsorily
registerable. The decree or order of the court is covered under
section 17 (2)(vi) of the Act of 1908. Under the said provision, any
decree or order of a court (except the decree or order expressed to
be made on compromise and comprising immovable property other
than that which is the subject matter of the suit or proceedings)
would not require compulsory registration. Section 17(2) (vi) of the
Act of 1908 carves out the distinction between the property which
forms subject matter of the suit and the property that was not the
Mohite 5/8 pil88-21.docx
subject matter of the suit but for which the compromise has been
arrived at. If the compromise decree involves the immovable
property other than the decree involved, such a property would not
be exempted and would require registration. If a compromise decree
is arrived at in respect of the property that is the subject matter of
the Suit then the compromise decree does not require compulsory
registration. The compromise arrived at before the Lok Adalat and
the award passed by the Lok Adalat thereto assumes the character
of a decree and would also come within the ambit and purview of sub
section 2 of section 17 of the Act, 1908.
16 This brings us to the second limb of the matter viz. payment of
stamp duty. The stamp duty payable upon the documents is
governed by the provisions of the Act of 1958. The documents in the
State of Maharashtra are governed by the provisions of the Act of
1958. The payment of stamp duty on an instrument of partition
finds place under Article 46 of the Act of 1958.
17 As a general rule, the stamp duty on an instrument of partition
is 2% of the amount or the market value of the separate share or
shares of the property. As per the note appended thereto, the
largest share remaining after property is partitioned or if there are
two or more shares of equal value and not smaller than any of the
Mohite 6/8 pil88-21.docx
other shares, then one of such equal shares shall be deemed to be
that from which the other shares are separated. Proviso (a) and (b)
to section 46 further provide for certain exemptions. We would be
concerned with proviso (b) in the present case. In view of proviso
(b), where the instrument relates to the partition of agricultural
land, the rate of duty applicable shall be 100/-.
18 The compromise decree of an agricultural land in respect of
property that is the subject matter of the Suit is not required to be
compulsorily registered under the provisions of the Act of 1908 and
the Stamp Duty on such a document would not be more than 100%.
Proviso (c) to section 46 of the Act of 1958 further provides that
where a final order for effecting a partition is passed by any Revenue
Authority or any Civil Court or an award by an arbitrator directing a
partition, is stamped with the stamp required for an instrument or
partition, and an instrument of partition in pursuance of such order
or award is subsequently executed, the duty on such instrument
shall not exceed Rs.10/-.
19 On reading section 46 of the Act of 1958 in its entirety along
with its provisos, an irresistible conclusion can be drawn i.e. a
compromise decree effectuating partition of an agricultural land
does not require compulsory registration in view of section 17(2)
Mohite 7/8 pil88-21.docx
(vi) of the Act of 1908 and it would also not require payment of the
stamp duty on valuation of the property, but would be governed by
the proviso (b) and (c) of section 46 of the Act of 1958.
20 The Circular impugned by the petitioner does not only deal
with the decree in case of partition suit but is of general nature that
would also include the non-agricultural properties and different
modes of transfers through various instruments.
21 The impugned Circular shall be read in a manner that the
compromise decree of the court and/or the Lok Adalat in respect of
agricultural land that is the subject matter of the Suit is not
compulsorily registerable and would not attract stamp duty on the
market value of the property but in accordance with the proviso (b)
and (c) of section 46 of the Act of 1958.
22 Rule is accordingly made absolute in above terms.
23 Writ Petition is disposed of. No costs. (SANDEEP V. MARNE, J) (ACTING CHIEF JUSTICE) Mohite 8/8
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!