Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Fine Tech Corporation Pvt. Ltd. And Anr vs Chief Controlling Revenue Authority ...
2025 Latest Caselaw 5201 Bom

Citation : 2025 Latest Caselaw 5201 Bom
Judgement Date : 3 September, 2025

Bombay High Court

Fine Tech Corporation Pvt. Ltd. And Anr vs Chief Controlling Revenue Authority ... on 3 September, 2025

Author: Milind N. Jadhav
Bench: Milind N. Jadhav
2025:BHC-AS:36924-DB
                                                                        WP.9140.2018+WP.10255.2018.doc

  Ajay

                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                          CIVIL APPELLATE JURISDICTION
                                     WRIT PETITION NO. 9140 OF 2018

             Qwik Supply Chain Pvt Ltd & Anr.                                 .. Petitioners
                        Versus
             Chief Controlling Revenue Authority & Ors.                       .. Respondents

                                                 WITH
                                    WRIT PETITION NO. 10255 OF 2018

             Qwick Supply Chain Pvt Ltd & Anr.                                .. Petitioners
                        Versus
             Chief Controlling Revenue Authority & Ors.                       .. Respondents
                                           ....................
                 Mr. Vikramaditya Deshmukh a/w Mr. Ketan Dave & Mr. Gaurav
                  Gangal i/by A.S. Dayal & Associates, Advocates for Petitioners
                 Ms. Aloka Nadkarni, AGP for Respondents - State.
                                                  ...................
                                          CORAM                : MILIND N. JADHAV, J.
                                          Reserved on   : August 13, 2025.
                                          Pronounced on : September 3, 2025.

             JUDGMENT:

1. Heard Mr. Deshmukh learned Advocate for Petitioners and

Ms. Nadkarni learned AGP for Respondents - State.

2. This is a group of two Writ Petitions. Both Writ Petitions

challenge twin impugned orders dated 07.03.2015 and 08.02.2018

passed by Respondent No.1 - Chief Controlling Revenue Authority

whereby two Applications filed by Petitioners under Section 47(c)(5)

of the Maharashtra Stamp Act, 1958 (for short 'the said Act') seeking

refund of Stamp Duty came to be rejected.

3. In Writ Petition No. 9140 of 2018 refund of Stamp Duty of

1 of 15

WP.9140.2018+WP.10255.2018.doc

Rs. 17,50,000/- and in Writ Petition No.10255 of 2018 refund of

Stamp Duty of Rs.42,50,000/- paid by Petitioners are the subject

matter. Impugned orders are appended at page Nos.24 and 32 of the

Petitions.

4. Since the factual matrix in both Writ Petitions is substantially

similar save and except, the two flat numbers and the quantum of

Stamp Duty involved, both Writ Petitions are disposed of by this

common order.

5. Briefly stated, in October 2010, Petitioner No.1 - Company

formerly known as New Empire Millennium Investments and Trading

Pvt. Ltd. as 'Purchaser' proposed to enter into Deed of Transfer with

Kalpesh Navinchandra Daftary, Sangitaa P. Parekh and Sunkkalp

Creation Pvt. Ltd. as 'Vendors' / 'Transferors' for transfer of flat

admeasuring 2000 sq.ft. in Ashok Nagar Co-operative Housing Society

Ltd. building 'Sonbar' situated at North - South Road No.10, Vile Parle

(West), JVPD Scheme, Mumbai for total consideration of

Rs.3,50,00,000/-.

5.1. In another transaction, Petitioner No.1 - Company formerly

known as New Empire Millennium Investments and Trading Pvt. Ltd.

as 'Purchasers' proposed to enter into a second Deed of Transfer with

same Vendors / Transferors in respect of 45% undivided share in the

leasehold rights in Plot No.13 land admeasuring 836.10 square

2 of 15

WP.9140.2018+WP.10255.2018.doc

metres, one flat admeasuring 1650 square feet, four open car parking

spaces in the compound and five (5) fully paid-up shares of Rs.100/-

each in Ashok Nagar Co-operative Housing Society Ltd. building

'Sonbar' situated at North - South Road No.10, Vile Parle (West), JVPD

Scheme, Mumbai situated at Plot No.13, CTS No.775 of Village Juhu

forming a part of a larger Plot No.4/2 bearing Survey No.70 of Village

Juhu for a total consideration of Rs.8,50,00,000/-.

5.2. Both aforesaid Deeds of Transfer were undated though duly

signed by parties. On 14.10.2010 New Empire Millennium Investments

and Trading Pvt. Ltd. paid Stamp Duty of Rs.17,50,000/- and

Rs.42,50,000/- respectively on the above two Deeds of Transfer.

However owning to disputes amd differences between parties transfers

did not fructify and both unregistered Deeds of Transfer failed its

intended purpose. Neither consideration of the amount of Rs.3.50

crores was exchanged nor there was any transfer or handing over of

possession of said flats / land.

5.3. On 13.04.2011, New Empire Millennium Investments and

Trading Pvt. Ltd. filed two Applications for refund of Stamp Duty i.e.

Rs.17,50,000/- and Rs.42,50,000/- paid on the two Deeds of Transfer.

By letters dated 22.04.2013 and 24.12.2013, Collector sought various

details and particulars from Petitioners to process the refund claim.

5.4. On 01.08.2014, New Empire Millennium Investments and

3 of 15

WP.9140.2018+WP.10255.2018.doc

Trading Pvt. Ltd. submitted Affidavit-cum-Indemnity Bond in lieu of

execution of a formal Cancellation Deed.

5.5. In the interregnum, by order dated 21.11.2014 of the

National Company Law Tribunal, New Empire Millennium Investments

and Trading Pvt. Ltd. stood amalgamated into Reliance Petro

Distribution Pvt. Ltd.

5.6. By order dated 07.03.2015, Respondent No.1 rejected both

Applications for refund under Section 52A(2) of the said Act on the

ground that Reliance Petro Distribution Pvt. Ltd had failed to furnish a

duly executed Deed of Cancellation.

5.7. Being aggrieved, Reliance Petro Distribution Pvt. Ltd

preferred two Appeals under Section 53(1A) of the said Act before

Respondent No.1.

5.8. During pendency of the Appeal, by order dated 09.11.2017

of the National Company Law Tribunal, Reliance Petro Distribution

Pvt. Ltd was further amalgamated into Fine Tech Corporation Pvt. Ltd.

5.9. By order dated 08.02.2018, Respondent No.1 dismissed both

the Appeals on the ground that they were not maintainable as the

impugned order sought to be challenged had been passed by the same

Authority in its administrative capacity and was thus barred by Section

52A(3) of the said Act.

4 of 15

WP.9140.2018+WP.10255.2018.doc

5.10. Hence, the present Writ Petitions.

5.11. On 16.04.2020, Registrar of Companies issued a fresh

Certificate of Incorporation recording the change of name of Fine Tech

Corporation Pvt. Ltd. to Qwik Supply Chain Pvt. Ltd. Consequently, by

order dated 04.07.2024 passed by this Court in Interim Application

No.11064 of 2024 and Interim Application No.11087 of 2024 the

name of Fine Tech Corporation Pvt. Ltd. was allowed to be

substituted / amended as Qwik Supply Chain Pvt. Ltd.

6. Mr. Deshmukh, learned Advocate appearing for Petitioners in

both Writ Petitions would submit that Respondent No.1 erred in

rejecting the Refund Applications as well as Appeals preferred against

the said rejection. He would submit that it is admitted position on

record that both proposed Deeds of Transfer though executed by

parties were undated, they remained unregistered and were never

acted upon, consideration was not paid by New Empire Millennium

Investments and Trading Pvt. Ltd. to proposed Vendors therein nor

possession of subject properties was handed over. Hence, there was no

"transfer of property" under Section 5 of the Transfer of Property Act,

1882. Thus both transactions failed to reach its intended object, and

consequently, the Stamp Duty paid thereon cannot be retained by the

State.

5 of 15

WP.9140.2018+WP.10255.2018.doc

6.1. He would submit that Petitioners submitted all necessary

documentary evidence in support of Refund Applications as

contemplated under Rule 21 of the said Act. He would submit that in

furtherance of their claim, three (3) Affidavits of Directors of New

Empire Millennium Investments and Trading Pvt. Ltd. were submitted,

one of which was an Affidavit-cum-Indemnity Bond which specifically

recorded the reason for non-submission of a formal Deed of

Cancellation due to non-cooperation and refusal of the proposed

Vendors to join execution of the Cancellation Deed.

6.2. He would submit that insistence of the Authority upon

production of a duly executed Deed of Cancellation, despite the

admitted fact that the transactions never fructified is a mere empty

formality. He would submit that the true object of Section 47(c)(5) of

the said Act is to prevent unjust enrichment of the State in cases where

a stamped instrument fails at inception and does not culminate into

conveyance. He would submit that Petitioners complied with Rule 21

of the Maharashtra Stamp Rules, 1939, by filing necessary Affidavits

and Indemnity Bond to explain absence of Cancellation Deed due to

non-cooperation by the proposed Vendors. He would submit that

power to call for documents cannot be exercised arbitrarily so as to

defeat the substantive rights of parties. He would submit that Stamp

Duty being a fiscal imposition can only be retained strictly in

accordance with law and once it is established that no consideration

6 of 15

WP.9140.2018+WP.10255.2018.doc

was paid and no transfer took place, the State cannot withhold such

Stamp Duty on such hypertechnical grounds.

6.3. In support of his above submissions he has referred to and

relied upon the decisions of the Supreme Court and this Court in the

case of (1) Bano Saiyed Parwaz Vs. Chief Controlling Revenue

Authority and Inspector General of Registration and Controller of

Stamps and Others1.; (2) Sanman Trade Impex Pvt. Ltd. Vs. State of

Maharashtra2 ; and (3) M/s. Manohar Enterprises and Ors Vs. State of

Maharashtra and Ors.3

6.4. He would submit that the impugned orders dated

07.03.2015 and 08.02.2018 suffer from procedural irregularity,

violation of principles of natural justice and complete non-application

of mind and are fully covered by the recent decision of this Court in

the case of M/s. Manohar Enterprises & Ors. (3rd Supra). He would

therefore persuade the Court to set aside the twin impugned orders.

7. PER CONTRA, Ms. Nadkarni, learned AGP for Respondents -

State would support the impugned orders passed by Respondent No.1

and would submit that both orders are passed in accordance with law.

She has drawn my attention to the twin Affidavits-in-reply filed by the

Collector of Stamps in both cases separately, viz; by Mr. Pandurang

Shripate Magdum dated 22.04.2022 appended at page No.269 in WP 1 (2025) 2 SCC 201 2 (2005) 1 Mah LJ 1037 3 Writ Petition No.11614 of 2016; decided on 07.08.2025

7 of 15

WP.9140.2018+WP.10255.2018.doc

No. 10255/2018 and by Mr. Krishna Jadhav dated 02.08.2024

appended at page No.260 in WP No. 9140/2018.

7.1. She would submit that in the present case Deed of Transfer

was duly executed by all parties in October 2010. Hence the contention

that transaction was not completed is untenable.

7.2. She would submit that Section 47(c)(5) of the said Act

permits refund of Stamp Duty only when it is clearly established that

the instrument has not been acted upon and has been effectively

cancelled. She would submit that this can only be demonstrated by

execution of a registered Deed of Cancellation. However in the present

case, despite sufficient opportunity being granted to Petitioners they

failed to produce the Cancellation Deed and therefore their claim could

not be granted.

7.3. She would submit that mere filing of Affidavits or an

Indemnity Bond cannot substitute the Deed of Cancellation. She would

submit that Cancellation Deed serves as a safeguard for both the State

and parties concerned thereby ensuring that the same instrument is not

misused or given effect to at a later stage by the parties if left as it is.

She would submit that Cancellation Deed is therefore not a mere

formality but a necessary safeguard.

8 of 15

WP.9140.2018+WP.10255.2018.doc

7.4. She would submit that onus lies squarely on the Petitioners

to demonstrate compliance with statutory requirements. She would

submit that it is settled law that right to refund is a statutory right

however it can only be allowed subject to certain restrictions. Hence,

she would submit that since Petitioners failed to discharge this burden

the said Applications were rejected.

7.5. She would submit that the Affidavit-cum-Indemnity Bond

relied upon by Petitioners is an unilateral document signed only by one

side. However a Deed of Cancellation would require participation of

both parties, so that there is no dispute in future. She would submit

that the Authority is therefore justified in treating the instrument as

valid and subsisting.

7.6. With regard to the Appeal, she would submit that the second

impugned order has rightly held it to be not maintainable as under the

scheme of the said Act an Appeal cannot lie before the same Authority

against its own order. She would also submit that Respondent No.1

while acting in its Administrative capacity has to grant refund in the

strict sense and therefore action under Section 52A(3) not being quasi-

judicial in nature, the right of hearing does not arise. Therefore the

plea of violation of principles of natural justice cannot be accepted.

7.7. She would submit that the impugned orders are passed in

accordance with law and they be upheld.

9 of 15

WP.9140.2018+WP.10255.2018.doc

8. I have heard Mr. Deshmukh learned Advocate for Petitioners

and Ms. Nadkarni learned AGP for Respondents and perused the

record of the case. Submissions made by both the learned Advocates at

the bar have received due consideration of the Court.

9. At the outset, it is seen that both the proposed Deeds of

Transfer though executed by parties were undated and unregistered.

No consideration was paid by New Empire Millennium Investments

and Trading Pvt. Ltd. to the proposed Vendors and possession of the

properties remained with the Vendors as can be seen from the

averments in the twin Affidavit-cum-Indemnity Bonds dated

01.08.2014 submitted by Petitioners appended at page Nos. 136 and

144 of the Petitions. Thus the transactions therefore never fructified

and failed at inception. Accordingly, the Petitioners' case squarely falls

within the ambit of Section 47(c)(5) of the said Act

10. With regard to the Refund Application, it is seen that

Petitioners produced all relevant documents including the three

affidavits of its directors. It is seen that one of these was an Affidavit-

cum-Indemnity Bond which clearly recorded that a Deed of

Cancellation could not be executed due to non-cooperation of the

Vendors. Hence, in my opinion these documents sufficiently

safeguarded the revenue and served the very same purpose as a formal

Deed of Cancellation. The Petitioners cannot be put to loss and the

10 of 15

WP.9140.2018+WP.10255.2018.doc

State cannot unjustly enrich itself for no fault of the Petitioners.

11. With regard to the rejection of Applications, it is seen that

sole reason assigned by the Authority is absence of the Cancellation

Deed. In the facts of this case such insistence amounts to a

hypertechnical view by the Authority. Section 47(c)(5) of the said Act

is enacted to prevent unjust enrichment of the State when a

transaction fails at inception.

12. In this regard attention is drawn to the decision of the

Supreme Court in the case of Bano Saiyed Parwaz (1st supra) which is

quoted by the Division Bench of this Court in paragraph No.13 in the

case of Nanji Dana Patel Vs. State of Maharashtra and Ors4. Paragraph

No. 13 reads as under:-

"13. The Apex Court in Bano Saiyed Parwad (supra) in paragraph Nos.14 to 17 held as under:-

"14. In Committee-GFIL v. Libra Buildtech Private Limited & Ors., wherein the issue of refund of stamp duty under the same Act was in question, this Court has observed and held inter alia as under:

29. This case reminds us of the observations made by M.C. Chagla, C.J. in Firm Kaluram Sitaram v. Dominion of India [1953 SCC OnLine Bom 39: AIR 1954 Bom 50]. The learned Chief Justice in his distinctive style of writing observed as under in para 19: (Firm Kaluram case, SCC OnLine Bom) "19.... we have often had occasion to say that when the State deals with a citizen it should not ordinarily rely on technicalities, and if the State is satisfied that the case of the citizen is a just one, even though legal defences may be open to it, it must act, as has been said by eminent Judges, as an honest person."

We are in respectful agreement with the aforementioned observations, as in our considered opinion these observations apply fully to the case in hand against the

4 Writ Petition No.1897 of 2019 decided on 27.08.2024.

11 of 15

WP.9140.2018+WP.10255.2018.doc

State because except the plea of limitation, the State has no case to defend their action.

xxx xxx xxx

32. In our considered opinion, even if we find that applications for claiming refund of stamp duty amount were rightly dismissed by the SDM on the ground of limitation prescribed under Section 50 of the Act yet keeping in view the settled principle of law that the expiry of period of limitation prescribed under any law may bar the remedy but not the right, the applicants are still held entitled to claim the refund of stamp duty amount on the basis of the grounds mentioned above. In other words, notwithstanding dismissal of the applications on the ground of limitation, we are of the view that the applicants are entitled to claim the refund of stamp duty amount from the State in the light of the grounds mentioned above."

15. The legal position is thus settled in Libra Buildtech (supra) that when the State deals with a citizen it should not ordinarily rely on technicalities, even though such defences may be open to it.

16. We draw weight from the aforesaid judgment and are of the opinion that the case of the appellant is fit for refund of stamp duty in so far as it is settled law that the period of expiry of limitation prescribed under any law may bar the remedy but not the right and the appellant is held entitled to claim the refund of stamp duty amount on the basis of the fact that the appellant has been pursuing her case as per remedies available to her in law and she should not be denied the said refund merely on technicalities as the case of the appellant is a just one wherein she had in bonafide paid the stamp duty for registration but fraud was played on her by the Vendor which led to the cancellation of the conveyance deed.

17. For the foregoing reasons, the appeal is allowed, and we set aside the impugned order dated 02.08.2019 as well as orders of respondent nos.1 and 2 dated 09.06.2015 and 25.02.2016 and direct the State to refund the said stamp duty amount of Rs.25,34,400/- deposited by the appellant."."

13. This Court has concluded that in view of the long standing

decision of this Court in the case of Kaluram Sitaram v. Dominion of

India5 when the State deals with a citizen it should not ordinarily rely

on technicalities, and if State is satisfied that the case of the citizen is a

just one and even though legal defences may be open to it, the State 5 [MANU/MH/0008/1954 : AIR 1954 Bom 50].

12 of 15

WP.9140.2018+WP.10255.2018.doc

must act, as an honest person. The aforesaid observations made by M.

C. Chagla, C.J. in the case of Kaluram Sitaram (5th supra) having

reiterated by the Division Bench of this Court while determining the

case of Nanji Dana Patel (4th supra) is on identical facts and in

identical circumstances as the present case.

14. Here is the case of Petitioners who has invoked statutory

rights as available to them under the Stamp Act. The present situation

is such that Petitioners paid stamp duty as a bonafide purchaser of

properties in view of proposed Deeds of Transfer executed between

parties. It is seen that admittedly Transfers did not fructify. The

reasons for non-fructification of Transfers are not doubted. It is an

admitted position. Certain disputes and issues occurred between

parties due to which it was not possible for the Transfers to be

fructified between parties. There is nothing untoward observed in the

conduct of the Petitioners in making the Applications for refund of

Stamp duty thereafter. State cannot insist on Deed of Cancellation

especially due to Vendor's reluctance.

15. With regard to the Appeal filed under Section 53(1A) of the

said Act, it is seen that the same was decided by the same Authority

which had passed the original rejection order. It is pertinent to note

that such a course defeats the very object of providing an Appellate

remedy and offends the principle of " Nemo judex in causa sua" as the

13 of 15

WP.9140.2018+WP.10255.2018.doc

procedure adopted is contrary to fairness in adjudication and renders

the order dated 08.02.2018 unsustainable.

16. It is further seen that the above facts are undisputed and

entire evidence is placed on record and considered. In such

circumstances, remanding the matter back would only prolong the

hardship faced by the Petitioners who have been deprived of their

lawful entitlement since 2014. Petitioners have already suffered the

non-fructification of their transactions. Hence, I am not inclined to

relegate the matter back but to grant the relief in exercise of Writ

jurisdiction under Articles 226 and 227 of the Constitution of India.

Resultantly, both the Writ Petitions succeed.

17. In view of my above observations and citations referred, the

impugned orders dated 07.03.2015 and 08.02.2018 passed by

Respondent No.1 which are subject mater of challenge in both Writ

Petitions deserve to be interfered with. Both orders are quashed and

set aside. State cannot unjustly enrich itself at the cost of its citizens.

Failure of the transaction once shown and proven in this case entitles

the Applications / Petitioners to refund of stamp duty paid once the

transfer fails. Here is a case wherein the Vendors are reluctant to

execute the Deed of Cancellation. In the alternate the necessary

documentation i.e. personal Affidavits of Directors of the Company

alongwith Indemnity Bond having been filed are adequate substitutes

14 of 15

WP.9140.2018+WP.10255.2018.doc

in such circumstances filed the Petitioners. Petitioners have acted

bonafidely. Case of Petitioners is a just once wherein they have

bonafidely paid the stamp duty with the prospect and hope of

fructifying the Transaction, but it did not go through and got shelved.

Stamp duty amount is paid for registration of the Conveyance / Sale

Deed. The Conveyance Deed was never lodged for registration.

Neither the Petitioners are lax in their approach towards seeking

refund of stamp duty amount. Refund Applications of the Petitioners

for refund of stamp duty stand allowed in accordance with law.

18. In view of the above observations and findings, Respondents

are directed to refund the Stamp Duty amount of Rs.17,50,000/- and

Rs.42,50,000/- to the Petitioners alongwith simple interest at the rate

of 4% from the date of Application for refund within a period of 4

weeks from today.

19. Accordingly, both the Writ Petitions are disposed of in the

above terms.



                                                                [ MILIND N. JADHAV, J. ]

Ajay





       RAVINDRA by RAVINDRA
                MOHAN
       MOHAN    AMBERKAR
       AMBERKAR Date: 2025.09.03
                    12:12:02 +0530




                                                                                           15 of 15



 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter