Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ambuja Cement Ltd. vs Collector Of Stamps, Delhi
2024 Latest Caselaw 7188 Del

Citation : 2024 Latest Caselaw 7188 Del
Judgement Date : 6 November, 2024

Delhi High Court

Ambuja Cement Ltd. vs Collector Of Stamps, Delhi on 6 November, 2024

Author: Sudhir Kumar Jain

Bench: Sudhir Kumar Jain

                          $~

                          *       IN THE HIGH COURT OF DELHI AT NEW DELHI

                              %                              Reserved on: September 26, 2024
                                                              Decided on: November 06, 2024

                          +       W.P.(C) 5638/2014 & CM APPL. 13964/2014

                                  AMBUJA CEMENT LTD.                          ..... Petitioner
                                                     Through:    Mr.    Sudhanshu     Batra,
                                                                 Senior    Advocate     with
                                                                 Mr. Vijay Kumar Singh,
                                                                 Mr.       Adhip        Ray,
                                                                 Mr.     Shashwat     Singh,
                                                                 Ms. Simran Sakunia and
                                                                 Ms. Simran Jeet, Advocates

                                                     V

                                  COLLECTOR OF STAMPS, DELHI                  ..... Respondent
                                                     Through:    Mr.      Santosh   Kumar
                                                                 Tripathi, Standing Counsel
                                                                 with Mr. Divyam Nandrajog,
                                                                 Ms. Surbhi Soni and
                                                                 Mr. Rishabh Srivastava,
                                                                 Advocates

                                  CORAM
                                  HON'BLE DR. JUSTICE SUDHIR KUMAR JAIN

                                  JUDGMENT

1. The present petition is filed on behalf of the petitioner under

Articles 226 and 227 of the Constitution for quashing of the

impugned order dated 07.08.2014 bearing reference no.

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 1

F.10/Misc(Merger)/COS(HQ)/CD/183 (hereinafter referred to as

"the impugned order") passed by the respondent along with

consequential proceedings and for restraining the respondent from

taking any coercive action against the petitioner. The petitioner has

prayed as under:

a) Issue a writ of certiorari or any other appropriate writ, order, or direction in the nature thereof, striking down and quashing the Impugned Order bearing reference No. F.10/Misc(Merger)/COS(HQ)/CD/183 and dated 07.08.2014 passed by the Respondent in the matter of Show Cause Notice bearing No. F.10/COS/HQ/CD/Merger/12556 dated 20.03.2014, and any proceedings initiated, or contemplated to be initiated, by the Respondent pursuant to, or in furtherance of, the Impugned Order, as against the Petitioner, its Directors, officials, representatives etc.;

b) Issue a writ of mandamus or any other appropriate writ, border, or direction in the nature thereof restraining the Respondent from taking any further coercive action(s) or initiating any proceedings pursuant to, or in furtherance of, the Impugned Order against the Petitioner, its Directors, officials, representatives etc.;

c) Issue any other appropriate writ, order or directions as the facts and circumstances of the present case may require; and

d) Grant costs.

2. The factual background of the case is that Holcim (India)

Private Limited (hereinafter referred to as "the petitioner") is a

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 2

private limited company incorporated under the Companies Act,

1956 and is a wholly owned subsidiary of Holderind Investments

Ltd., Mauritius (hereinafter referred to as "Holderind"). Ambuja

Cements India Private Limited (hereinafter referred to as "ACIPL")

was incorporated under the Companies Act was an investment

company and did not undertake any business. ACIPL was a 100%

subsidiary of Holderind which held 55% shares of ACIPL directly

and the remaining 45% shares were held by the petitioner. The

Boards of Directors of the petitioner and ACIPL approved a scheme

of amalgamation between these two companies on 03.04.2009 and

04.09.2009 and ACIPL was proposed to be merged into the

petitioner. Thereafter an application under sections 391 to 394 of the

Companies Act, 1956 was filed for sanction of the scheme of

amalgamation. ACIPL did not have any immovable property at that

time and the only movable property held by ACIPL was its

shareholding in ACC Limited (hereinafter referred to as "ACC") and

Ambuja Cements Limited (hereinafter referred to as "ACL") in

dematerialized form. A Coordinate Bench of this Court approved the

merger of ACIPL into the petitioner vide order dated 14.11.2011

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 3

(hereinafter referred to as "the merger order"). The merger order

was filed with the Registrar of Companies, Delhi and Haryana on

07.02.2011 and the merger came into effect from 06.01.2012. The

petitioner in a meeting held on 30.11.2012 issued 353,84,08,355

equity shares to the shareholders of ACIPL in accordance with the

share exchange ratio and ACIPL was dissolved without winding up.

The Board of Directors also authorized issuance of share certificate

bearing no.12 to Holderind under the common seal of the petitioner

which was issued under the common seal of the petitioner signed by

two Directors and the Company Secretary of the petitioner in

Haryana. The requisite stamp duty as per the Indian Stamp Act, 1899

(hereinafter referred to as "the Act") as applicable to the State of

Haryana was also affixed to the share certificate at Haryana.

2.1 The petitioner received a show-cause notice dated 20.03.2014

bearing no.F.10/COS/HQ/CD/Merger/12556 (hereinafter referred to

as "the show-cause notice") on 29.04.2014 issued by the respondent

wherein it was stated that the respondent noticed that the petitioner

has filed a Form 21 dated 07.12.2011 vide SRN no. B-26545426 for

registration of the merger order for giving effect to the amalgamation.

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 4

It was alleged in the show-cause notice that the petitioner had not

paid the stamp duty on the merger order and was directed to furnish

proof of payment of stamp duty on the conveyance as per the Act,

failing which, non-payment of stamp duty within prescribed time

would be considered as an act of evasion of stamp duty and would

attract heavy penalty and prosecution of Directors and officers in

default. The show-cause notice also specified that it was being issued

in view of the judgment passed by this Court in Delhi Towers Ltd. V

G.N.C.T. of Delhi, 2009 SCC OnLine Del 3959 (hereinafter referred

to as "Delhi Towers Ltd."). The show-cause notice directed the

Director or Authorized Representative of the petitioner to appear

before the respondent on 27.03.2014 along with supporting

documents. The petitioner submitted a preliminary reply dated

06.05.2014 and detailed reply dated 21.05.2014 wherein it was stated

that no stamp duty was payable on the merger order under the head

'conveyance' and the transfer of shares of ACC and ACL from

ACIPL to the petitioner in dematerialized form did not attract any

stamp duty. The respondent issued another notice to the petitioner on

28.05.2014 stating that the petitioner has submitted an application for

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 5

adjudication of stamp duty on merger and the petitioner was directed

to produce certain documents. The petitioner filed a written response

dated 03.06.2014 wherein it was stated that the petitioner had not

submitted any application to the respondent and was under no

obligation to submit any documents to the respondent. It was also

stated that both the transferor and transferee companies were wholly

owned subsidiaries of a common parent company. The merger had

taken place between two subsidiary companies of each of which not

less than 90 per cent of the share capital was in the beneficial

ownership of a common parent company and the said transaction was

not exigible to stamp duty by virtue of Notification no. 13 dated

25.12.1937 issued by the Central Government (hereinafter referred to

as "the 1937 Notification") which was also mentioned in the Delhi

Towers Ltd. judgment. The respondent passed the impugned order

on 07.08.2014 holding that as per Article 23 of Schedule IA of the

Act, the petitioner was liable to pay stamp duty on the merger order

@ 3% of the total amount of Rs.7295,93,97,242/- which comes to

Rs.218,87,81,917.26 besides imposing penalty of Rs.69,00,00,000/-

upon the petitioner. The respondent also held that the petitioner was

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 6

liable to pay stamp duty on the issue of 353,84,08,335 equity shares

pursuant to the merger as per Article 19 of Schedule IA of the Act.

The respondent had not considered the 1937 Notification despite

relying upon Delhi Towers Ltd. and the petitioner submitted

representation dated 22.08.2014 to the respondent to bring the said

omission to its notice.

2.2 The petitioner, being aggrieved filed the present petition and

challenged impugned order on the grounds that the respondent

misinterpreted and misapplied Delhi Towers Ltd. while passing the

impugned order. The respondent did not consider and appreciate that

as per Delhi Towers Ltd., an approved scheme of amalgamation

would amount to transfer inter vivos between two companies only

where right, title and interest in immovable property of the transferor

company was transferred to transferee company and that the present

scheme of amalgamation does not fall under the said category. The

respondent failed to appreciate that for a merger order to be

stampable, the transfer of immovable properties thereunder must be

in presenti to be covered under the definition of 'conveyance' as per

section 2(10) of the Act. The respondent erred in treating the merger

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 7

order as exigible to stamp duty as a conveyance. The respondent did

not appreciate the settled position of law that in order to determine

whether or not an instrument is exigible to stamp duty, it is

mandatory to consider the terms of the said instrument and not

merely the label of the said instrument. A merger order could be

stamped as a conveyance only if it results in transfer of an

asset/property which is not provided elsewhere in Schedule IA of the

Act. The merger order to be chargeable as a conveyance, the merger

order must be covered under Article 23 of Schedule IA of the Act

which does not apply to transfer of shares exempted under Article 62

of Schedule IA of the Act. The transfer of shares of ACC and ACL

held by ACIPL in dematerialized form was not liable to attract stamp

duty as per section 8A of the Act. The impugned order is erroneous

in concluding that the merger order is an instrument of conveyance

chargeable under Article 23 of Schedule IA of the Act.

2.3 The respondent has exceeded his jurisdiction by requiring the

petitioner to produce documents or information which is not provided

for under either section 31 or 33 of the Act. The respondent did not

have jurisdiction to issue notices dated 20.03.2014 and 28.05.2014

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 8

directing the petitioner to appear before him and produce the

documents. The respondent erred in dismissing the jurisdictional

objections raised by the petitioner by stating that the petitioner is

estopped from raising such objections. The respondent failed to

appreciate that lack of jurisdiction cannot be cured by consent or acts

of the parties. The respondent has exceeded its jurisdiction in seeking

to levy on the petitioner as section 40 of the Act provides for

imposition of penalty only in cases where the respondent exercises

powers under section 33 or section 38(2) of the Act. The impugned

order is reflecting inconsistencies and contradictions. The respondent

did not consider that the 1937 Notification is applicable to the present

case as Holderind held more than 90% of the share capital of ACIPL

and the petitioner which are both 100% subsidiaries of Holderind.

The merger order was clearly covered under the 1937 Notification

and was exempt from payment of stamp duty. The respondent has

erroneously directed the petitioner to pay stamp duty on the issue of

shares pursuant to the amalgamation in accordance with Article 19 of

Schedule IA of the Act. The petitioner raised other grounds and

prayed that the impugned order be quashed along with consequential

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 9

proceedings and the respondent be restrained from taking any

coercive action against the petitioner.

3. The respondent filed counter affidavit wherein denied

averments made by the petitioner in the petition. The petitioner has

not availed equally efficacious remedy which is available under

section 56 of the Act. The issue involved in the present petition is

chargeability of scheme of de-merger/merger/amalgamation. A

scheme or an order of a court approving a scheme per se is not

exempted from chargeability of stamp duty. A scheme settled inter

vivos between the shareholders of transferor and transferee company

duly approved by the court under sections 391 and 392 of the

Companies Act is an instrument as defined under section 2(14) of the

Act. Every scheme is covered under the definition of instrument and

also a document by which properties are transferred by the transferor

company to the transferee company without the process of liquidation

of the transferor company. This Court in Delhi Towers Ltd. has held

that the order approving the scheme of amalgamation passed by the

company court in exercise of jurisdiction under section 394(2) of the

Companies Act which has the effect of transferring all assets and

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 10

liabilities including the property of the transferor company to the

transferee company would be exigible to stamp duty under the Act.

The scheme of amalgamation/merger involves transfer of a business

including transfer of assets and liabilities and consideration of which

is the allotment of shares of the transferee company to the

shareholders of the transferor company. The transfer of property

upon sanction of scheme has all the ingredients of sale and that the

orders sanctioning the scheme would be instruments for the purpose

of the Act and would attract stamp duty.

3.1 The petitioner has mixed the issue of chargeability of the order

approving a scheme with the chargeability of shares issued in

pursuance of such scheme. The stamp duty is chargeable on scheme

and not on transfer of shares and the scheme is chargeable to stamp

duty in terms of Article 23 of Schedule IA. The exemption granted

under section 8A of the Act is for securities dealt in a depository and

shares would not qualify as securities and as such the exemption

granted under section 8A is not applicable to shares dealt in a

depository. The scheme where all properties of transferor company

are transferred to the transferee then duty is payable as conveyance

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 11

under Article 23 of Schedule IA of the Act and share certificates

issued to the shareholders of the transferor company in pursuance of

the scheme shall be exigible to additional stamp duty in terms of

Article 19 of Schedule IA. The petitioner did not take the plea of

exemption granted vide the 1937 Notification during the adjudicatory

process and the conditions pre-requisite for applicability of 1937

Notification are not fulfilled in the present case. The 1937

Notification is no longer applicable as it stood repealed when the

Central Government, vide GSR 1958, extended Schedule IA of the

Stamp Act of Punjab to Delhi.

3.2 Section 47A (3) which was inserted vide the Indian Stamp

(Delhi Second Amendment) Act, 2001 confers suo-motu powers

upon the Collector to determine the chargeable duties and deficient

amount. Section 47A (4) of the Act provides for an appeal before the

District Court and similarly section 56 of the Act provides for

revisional jurisdiction of the Chief Controlling Revenue Authority.

The petitioner has not availed these alternative remedies, hence the

present writ petition is not maintainable. The impugned order is not

arbitrary, unreasonable, illegal, mala fide or erroneous and has not

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 12

been passed in excess of jurisdiction. The petitioner was granted

sufficient, fair and reasonable opportunities before passing of the

impugned order.

3.3 The petitioner is not a wholly owned subsidiary of Holderind.

ACIPL was not merely an investment company and the petitioner

never made this assertion during the adjudicatory process. The

amalgamation of two companies by which a running business

concern is transferred and merged with the transferee company is

'conveyance' and is chargeable to stamp duty under Article 23 of

Schedule IA of the Act. It is not necessary that there should be

transfer of immovable property for a merger order to be chargeable to

stamp duty. There is no occasion to read Article 62 into Article 23 of

Schedule IA as it applies to a separate and independent transaction of

transfer of shares. The merger order which satisfies the definition of

conveyance would be chargeable to stamp duty under Article 23 of

Schedule IA of the Act. Section 8A of the Act applies to securities

dealt in a depository which is not the case of the petitioner.

3.4 The respondent did not carry out any roving enquiry beyond

the powers provided under the Act. There was no occasion for the

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 13

respondent to carry out any enquiry when the fact of merger by

scheme of amalgamation is not disputed. The information, if any,

sought by the respondent was only to ensure correct chargeability of

stamp duty. The power of the respondent to recover stamp duty is not

controlled by section 31 or 33 of the Act. Section 48 of the Act is an

enabling provision independent of sections 31, 35, 38 or 40 of the

Act and as such, it is not necessary that unless the original instrument

is produced, duty cannot be recovered. The case of the petitioner is

not covered by the 1937 Notification as neither the 1937 Notification

is applicable in case of Schedule IA of the Act, nor the petitioner

satisfies the condition of at least 90% holding of shares of the

subsidiary company by the holding or the parent company. The

petitioner is also liable to pay the stamp duty on the issue of share

certificate. It is stated that the present petition is not maintainable and

liable to be dismissed.

4. The petitioner filed a rejoinder to the counter affidavit filed on

behalf of the respondent wherein the contents of the counter affidavit

were denied and the contents of the writ petition were reiterated. It is

stated that the present case is not filed for evasion and the petitioner

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 14

has paid the stamp duty exigible on the issuance of Share Certificate

no.12. The respondent has constantly attempted to improve its case

which is impermissible and has attempted to provide supplemental

reasoning for making the merger order exigible to stamp duty on

grounds which were not even considered while passing the impugned

order. The only premise on which the show-cause notice and the

impugned order were issued was the decision in Delhi Towers Ltd.

4.1 The respondent has assumed jurisdiction solely on the basis of

its misplaced reliance on Delhi Towers Ltd. The respondent does not

have power to compel production of documents and can impose

stamp duty only upon original documents produced before it and not

otherwise. The respondent has erroneously distinguished between

'shares' and 'securities' to exclude the applicability of section 8A of

the Act. The respondent has not only exceeded its jurisdiction in

seeking to levy penalty on the petitioner but also failed to assign

reasons for levying such a heavy penalty. The respondent did not

record reasons before imposing the penalty which shows that the

respondent acted arbitrarily. The impugned order is illegal, arbitrary

and capricious. The alternative remedy is not available to the

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 15

petitioner as the respondent has acted in excess of jurisdiction. This

Court has jurisdiction under Article 226 of the Constitution to

entertain a writ petition despite availability of alternative statutory

remedies especially where the authority did not have jurisdiction. An

appeal/revision under section 56 of the Act can be filed before the

Chief Controlling Revenue Authority only against an order passed

under Chapter IV or V of the Act and the impugned order in the

present case has not been passed under the said Chapters, hence the

remedy as per section 56 of the Act is not available to the petitioner.

4.2 Section 48 of the Act only empowers the respondent to recover

amounts due under Chapter IV of the Act however, the impugned

order has not been passed under Chapter IV of the Act. The

respondent has erroneously averred that Delhi Towers Ltd. is

applicable to the present case on the ground that every scheme of

amalgamation sanctioned by the Court is an instrument exigible to

stamp duty. This Court in Delhi Towers Ltd. while examining the

issue of exigibility of amalgamation order to stamp duty, considered

several aspects including transfer of movable/immovable properties

and assets/liabilities of the company but in the present case, the

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 16

transferor company i.e. ACIPL did not hold any property, assets or

employees. Delhi Towers Ltd. is not applicable to the present case

as the transfer of shares does not come under the definition of

conveyance. The respondent has wrongly created a distinction

between shares and securities. The respondent never raised issue of

stamp duty payable on the shares issued in pursuance of the scheme

of amalgamation either in the show-cause notice or at the time of

hearing. The petitioner prayed that the present petition be allowed in

terms of the prayer clause of the petition.

5. Sh. Sudhanshu Batra, the learned Senior Counsel for the

petitioner advanced oral arguments and written submissions are also

filed on behalf of the petitioner. It is argued that the respondent has

acted beyond the powers vested in him as the respondent does not

have power to adjudicate stamp duty except under the provisions of

section 31 (where an instrument is brought to the Collector to seek

his opinion as to the duty chargeable) and section 33 (where an

authorized officer impounds an instrument that comes into his

possession) of the Act. The Act does not empower or authorise the

respondent to adjudicate or levy stamp duty in any other manner. The

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 17

impugned order is ex facie illegal as it has not been passed under the

abovementioned provisions. The respondent has clearly admitted in

the impugned order as well as its counter affidavit that the power

exercised in the present case was not under sections 31, 35, 38 or 40

of the Act but under section 48 of the Act which is an enabling

provision, however, section 48 merely empowers recovery of all

duties, penalties and other sums required to be paid under Chapter IV

which is not the respondent's case. Section 31 of the Act does not

empower the respondent to compel production of an instrument,

rather the instrument has to be brought voluntarily before the

respondent and even for exercising power under section 33 of the

Act, a document must have been voluntarily produced. The

respondent has exceeded his jurisdiction by requiring the petitioner to

produce documents or information by way of a roving enquiry. The

learned Senior Counsel placed reliance on District Registrar and

Collector V Canara Bank, (2005) 1 SCC 496; Ashok Kamal

Capital Builders V State and Another, 2009 SCC OnLine Del

2626; Kotak Mahindra Bank Ltd. V Yogesh Baweja and

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 18

Another, 2013 SCC OnLine Del 2738 and Ajit Singh V Vinod

Kumar and Others, 2014 SCC OnLine Del 192.

5.1 Sh. Batra further argued that section 47A is inapplicable and

reliance on section 47A by the respondent is clearly an after-thought,

misplaced and untenable. He argued that the respondent has

attempted to justify the impugned order as being permissible under

section 47A (3) read with section 73 of the Act, however, section

47A (3) is not applicable to the present case as none of the conditions

precedent exist and section 73 of the Act has no connection with the

issues involved in the present petition. Section 47A (3) pertains only

to documents that can be registered under the Registration Act, 1908

whereas the scheme of amalgamation cannot be registered under the

Registration Act, 1908, hence section 47A is ex facie inapplicable.

The fact of registration of an instrument but omission to refer it to the

Collector for determination of duty is a condition precedent for the

exercise of suo motu power under section 47A (3) of the Act,

therefore, suo motu power can only be exercised in respect of

registered instruments which is not the case in the present matter.

Sh. Batra further argued that even if it is assumed that section 47A is

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 19

applicable to the present case, the petitioner filed Form 21 with the

Registrar of Companies on 07.12.2011 and as per section 47A (3),

the respondent could have exercised suo motu power within two

years from the date of registration i.e. till 06.12.2013. However, the

show-cause notice was issued on 20.03.2014 which is beyond the

period of limitation provided under section 47A. Section 47A was

enacted to remedy the mischief of undervaluation of immovable

properties and is not applicable to the present case. The learned

Senior Counsel cited V.N. Devadoss V Chief Revenue Control

Officer-cum-Inspector and Others, (2009) 7 SCC 438.

5.2 Sh. Batra primarily and forcefully argued that the scheme of

amalgamation is exempted from payment of any stamp duty in terms

of the 1937 Notification which specifically exempts duty on

instruments transferring property between two subsidiary companies

of each of which not less than 90% of the share capital is in the

beneficial ownership of a common parent company. In the present

case, more than 90% share capital of the petitioner and ACIPL is held

by a common parent company i.e. Holderind. Therefore, the 1937

Notification exempts the scheme of amalgamation from any stamp

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 20

duty. Sh. Batra in support of his argument cited Delhi Towers Ltd.

wherein it was held that the 1937 Notification is applicable and

binding.

5.3 The respondent in impugned order placed reliance on Delhi

Towers Ltd. Sh. Batra argued reliance on Delhi Towers Ltd. is

misplaced as it is not an authoritative law for imposition of stamp

duty on all types of schemes of amalgamation. He argued that in the

said case, immovable properties were sought to be transferred under a

scheme of amalgamation and it was held that the stamp duty must be

paid at the time of mutation of immovable properties even if such

mutation is pursuant to a scheme of amalgamation. The Delhi

Towers Ltd. case is distinguishable from the present case as there is

no transfer of immovable properties by the scheme of amalgamation

and present case only involves a transfer of shares in dematerialized

form which is specifically provided for in Article 62 (a) of Schedule

IA of the Act. Section 8A of the Act specially exempts the transfer of

shares in dematerialized form from stamp duty. Sh. Batra argued that

it would be against the legislative intent to read Delhi Towers Ltd.

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 21

to authorise levy of stamp duty on a transfer that is not conveyance

and specifically exempted by the legislature.

5.4 Sh. Batra also advanced arguments on maintainability of the

present petition and stated that the respondent has wrongly

challenged the maintainability of the present petition on the ground

that section 56 of the Act provides an alternative efficacious remedy.

Section 56 does not provide any right of appeal or remedy to the

petitioner. The procedure provided under section 56 is an internal

mechanism empowering the Collector to refer certain cases to his

superior i.e. the Chief Controlling Revenue Authority where there is

an ambiguity regarding the amount of duty chargeable on an

instrument. The Chief Controlling Revenue Authority under section

56 has limited power to intervene only in matters under Chapters IV

and V, clause (a) of first proviso to section 26, sections 31, 40 or 41

of the Act and such limited powers cannot be construed to be powers

of revision or appeal. He further argued that even if it is assumed that

section 56 provides for an appeal or revision before the Chief

Controlling Revenue Authority, the impugned order has not been

passed under Chapter IV or V of the Act and therefore, the said

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 22

remedy is not available to the petitioner. Sh. Batra stated that it is a

settled position of law that availability of alternative remedy does not

per se bar an aggrieved party from invoking the writ jurisdiction of

this Court. The learned Senior Counsel placed reliance in this regard

on Whirlpool Corporation V Registrar of Trademarks, (1998) 8

SCC 1 and State of Uttar Pradesh V Mohammad Nooh, 1957 SCC

OnLine SC 21.

5.5 Sh. Batra argued that present case is covered under section 8A

of the Act as it stood prior to the amendment made in the year 2019.

The 'Depository' is defined under section 2(1)(e) of the Depositories

Act, 1996 which means a company which has been granted a

certificate of registration under section 12(1A) of SEBI Act, 1992

and which holds securities like shares, debentures, bonds,

government securities etc. The depository becomes the registered

owner in respect of the security whereas the person who surrenders

the physical shares is recorded as the beneficial owner. In the present

case, there is only transfer of shares in dematerialized form and the

legislative intent, as expressed in section 8A of the Act, is that such

transfer of dematerialized shares should not be charged with stamp

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 23

duty. It would be against the legislative intent to authorize the levy of

stamp duty on transfer of dematerialized shares which has been

specifically exempted under section 8A of the Act. Section 8A also

has an overriding effect over other provisions of the Act and over

other enactments, therefore stamp duty cannot be levied on the

merger order. Sh. Batra in light of above arguments prayed that the

present petition be allowed.

6. Sh. Santosh Kumar Tripathi, the Standing Counsel for the

respondent advanced oral arguments and written submissions are also

submitted on behalf of the respondent. It is argued that section 2(14)

of the Act provides an inclusive definition for instrument which

includes every document by which any right or liability is created,

transferred, limited, extended, extinguished or recorded and also

includes an electronic record. Sh. Tripathi stated that a share

certificate either physical or dematerialized certainly creates,

modifies, extinguishes or records a right or liability and therefore is

an instrument chargeable under Article 19 of Schedule IA of the Act.

He argued that a court order sanctioning the scheme of amalgamation

between two companies authorises the transfer and vesting of rights,

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 24

assets and liabilities of transferor company with the transferee

company and an order under section 394 of the Companies Act

constitutes an instrument and comes under the definition of

conveyance as per section 2(10) of the Act. Sh. Tripathi cited

Hindustan Lever V State of Maharashtra, (2004) 9 SCC 438 and

Delhi Towers Ltd. and also cited decisions given by different High

Courts. He argued that stamp duty is payable under Article 23 of

Schedule IA of the Act. The transaction comes under the purview of

'conveyance' under the Act, therefore the benefit of any notification

pertaining to 'transfer of shares' cannot accrue, as such, the benefit of

the 1937 Notification cannot be given to the petitioner.

6.1 Sh. Tripathi stated that remission in stamp duty was extended

in respect of instrument evidencing transfer of property between

principal and subsidiary company or between the two subsidiary

companies etc. where holding is 90% or above. It was further stated

that the 1937 Notification stood repealed when the Central

Government vide GSR 1958 extended Schedule IA of the Stamp Act

of Punjab to the Union Territory of Delhi. Section 3 of the Act

provides that stamp duty shall be payable as per Schedule I subject to

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 25

the exemptions contained therein and since Schedule IA was

extended to Delhi, the stamp duty in Delhi is payable only as per

Schedule IA which does not contain any Article remitting the stamp

duty in terms of the 1937 Notification. Schedule IA was

comprehensively amended by the Delhi Assembly in 2001 therefore,

the 1937 Notification is not applicable.

6.2 Sh. Tripathi also referred that the petitioner has contended that

orders under section 394 of the Companies Act have not been

specifically included within the definition of 'conveyance' by the

Delhi Assembly. However this Court in Delhi Towers Ltd. has held

that the amendments made to the Stamp legislations in other states

were only clarificatory in nature and absence of similar state

amendment for Delhi does not exempt orders under section 394 of

the Companies Act from stamp duty. He argued that lack of

comparable state amendment for Delhi does not preclude imposition

of stamp duty on orders of the court sanctioning scheme of

amalgamation under section 394 of the Companies Act, 1956.

6.3 Sh. Tripathi also argued that the scheme of amalgamation

transferred a going business concern, therefore Article 23

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 26

(conveyance) is applicable and not Article 62 (transfer of shares).

The scheme of amalgamation results in destruction of the corporate

identity of ACIPL, thus the transaction far exceeds a mere transfer of

shares. The Supreme Court in Hindustan Lever (supra) and

Hanuman Vitamin Foods (P) Ltd. V State of Maharashtra,

(2006) 6 SCC 345 observed that transfer of immovable property is

not a sine qua non for a transaction to qualify as 'conveyance'.

Sh. Tripathi placed reliance on section 6 of the Act which provides

that where an instrument comes within two or more descriptions of

Schedule IA chargeable with different duties, it shall be charged with

the highest duty. The petitioner is attempting to defeat the express

provisions of the Act and the Supreme Court in McDowell & Co. V

CTO, (1985) 3 SCC 230 held that it is incumbent upon the judiciary

to combat tax evasion.

6.4 Sh. Tripathi also addressed argument on powers of Collector of

Stamp to compel production and impose duty. He referred section 73

of the Act which provides that every document in custody of a public

officer shall be open to inspection upon authorization by the

Collector to inquire into potential omission of paying stamp duty.

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 27

The Supreme Court in District Registrar and Collector V Canara

Bank (supra) has interpreted section 73 to empower the Collector to

inspect public record of private documents available in his office.

The merger order in the present case was publically accessible on the

website of Ministry of Corporate Affairs, hence the respondent was

authorized to inspect the merger order as per section 73. The

respondent also has the power to call for and examine any instrument

to satisfy himself as to the correctness of its value or consideration

and determine the duty payable thereon. Sh. Tripathi further argued

that the Collector of Stamp has sufficient power under section 47A(3)

read with section 47A(2) to call for and examine any instrument to

satisfy himself as to correctness of its value or consideration and

determine the duty payable thereon including deficiency which the

person shall be liable to pay. He further referred explanation to

section 47A of the Act provides that the value of any property shall

be estimated to be the price which such property may have fetched, if

sold in the open market on the date of execution of the instrument

relating to transfer of such property. The directions issued by the

respondent to produce the document are necessary and incidental

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 28

steps in the exercise of his statutory powers and it is settled law that

the power to do a thing also carries the power to regulate the manner

in which it may be done as held by the Supreme Court in State of

Uttar Pradesh V Batuk Deo Tripathi, (1978) 2 SCC 102. The

petitioner has not availed the statutory remedy of appeal before the

District Court provided under section 47A (4) of the Act and cannot

be allowed to invoke the extraordinary writ jurisdiction of this Court.

6.5 Sh. Tripathi also addressed issue i.e. value at which stamp duty

is to be imposed. He argued that the shares of the transferee company

were issued to the shareholders of the transferor company as

consideration for the amalgamation therefore, the price of the said

shares shall be the basis for calculation of stamp duty. The individual

assets and liabilities need not be separately accounted for in arriving

at the said calculation as held by the Supreme Court in Li Taka

Pharmaceuticals Ltd. V State of Maharashtra, 1996 SCC OnLine

Bom 67 which was relied upon by this Court in Delhi Towers Ltd.

Sh. Tripathi placed reliance on section 21 of the Act which provides

that stock and marketable securities shall be valued according to the

average price or value on the date of the instrument. He stated that

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 29

the consideration paid by the petitioner was valued at

Rs.7295,93,97,242/- therefore, stamp duty @ 3% (as per Article 23

of Schedule IA) was levied amounting to Rs.218,87,81,917.26/-

and a penalty of Rs.69,00,00,000/- was also imposed for

non-payment of stamp duty for more than two years.

7. Sh. Tripathi has challenged the maintainability of the present

petition by arguing that the petitioner has invoked the extraordinary

jurisdiction of this Court without availing the equally efficacious

alternative remedy available under sections 56 or 47A (4) of the Act.

The learned Senior Counsel for the petitioner countered the said

argument by stating that sections 56 and 47A (4) of the Act do not

provide any efficacious alternative remedy to the petitioner and

availability of alternative remedy does not bar the aggrieved party

from invoking the writ jurisdiction of this Court.

7.1 The Supreme Court in Whirlpool Corporation V Registrar

of Trade Marks, (1998) 8 SCC 1, as also referred by the Sh. Batra,

the learned Senior Counsel for the petitioner, observed as under:

14. The power to issue prerogative writs under Article 226 of the Constitution is plenary in nature and is not limited by any other provision of the Constitution. This power can be exercised by the High Court not only for issuing writs in

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 30

the nature of habeas corpus, mandamus, prohibition, quo warranto and certiorari for the enforcement of any of the Fundamental Rights contained in Part III of the Constitution but also for "any other purpose".

15. Under Article 226 of the Constitution, the High Court, having regard to the facts of the case, has a discretion to entertain or not to entertain a writ petition. But the High Court has imposed upon itself certain restrictions one of which is that if an effective and efficacious remedy is available, the High Court would not normally exercise its jurisdiction. But the alternative remedy has been consistently held by this Court not to operate as a bar in at least three contingencies, namely, where the writ petition has been filed for the enforcement of any of the Fundamental Rights or where there has been a violation of the principle of natural justice or where the order or proceedings are wholly without jurisdiction or the vires of an Act is challenged. There is a plethora of case-law on this point but to cut down this circle of forensic whirlpool, we would rely on some old decisions of the evolutionary era of the constitutional law as they still hold the field.

xxx xxx xxx

17. A specific and clear rule was laid down in State of U.P. v. Mohd. Nooh [AIR 1958 SC 86 : 1958 SCR 595] as under:

"But this rule requiring the exhaustion of statutory remedies before the writ will be granted is a rule of policy, convenience and discretion rather than a rule of law and instances are numerous where a writ of certiorari has been issued in spite of the fact that the aggrieved party had other adequate legal remedies."

xxx xxx xxx

20. Much water has since flown under the bridge, but there has been no corrosive effect on these decisions which, though old, continue to hold the field with the result that law as to the jurisdiction of the High Court in entertaining a writ petition under Article 226 of the Constitution, in

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 31

spite of the alternative statutory remedies, is not affected, specially in a case where the authority against whom the writ is filed is shown to have had no jurisdiction or had purported to usurp jurisdiction without any legal foundation.

7.2 It is a well-accepted proposition of law that the power of High

Court to entertain a writ petition under Article 226 of the Constitution

is not barred by the availability of an alternative efficacious remedy.

The argument as advanced by Sh. Tripathi, Standing Counsel for the

respondent does not have legal force and is therefore, rejected.

8. The learned Senior Counsel for the petitioner argued that the

respondent is not having jurisdiction to adjudicate stamp duty except

under sections 31 and 33 and the impugned order is illegal as it has

not been passed under the said provisions. Sections 31 and 33 of the

Act do not empower the respondent to compel production of a

document rather the instrument has to be brought voluntarily before

the respondent. The respondent has clearly admitted that the

respondent has passed the impugned order in exercise of power

conferred upon the respondent by section 48 of the Act, however

section 48 merely empowers the respondent to recover all duties,

penalties and other sums required to be paid under Chapter IV of the

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 32

Act which is not the case in the present matter. The learned Senior

Counsel for the petitioner in support of his arguments cited District

Registrar and Collector V Canara Bank, (2005) 1 SCC 496

wherein it was held as under:

12. The provisions of Section 29 providing for the persons by whom duties are payable have been left untouched. So is with Section 31 dealing with "adjudication as to proper stamp" which confers power on the Collector to adjudicate upon the duty with which a document shall be chargeable, though such document may or may not have been executed. The scheme of Section 31 involves an element of voluntariness. The person seeking adjudication must have brought the document to the Collector and also applied for such adjudication. The document cannot be compelled to be brought before him by the Collector. Section 33 confers power of impounding a document not duly stamped subject to the document being produced before an authority competent to receive evidence or a person in charge of a public office. It is necessary that the document must have been produced or come before such authority or person in charge in performance of its functions. The document should have been voluntarily produced. At the same time, Section 36 imposes an embargo on the power to impound vesting in the authority competent to receive evidence, by providing that it cannot question the admission of document in evidence once it has been admitted. None of these provisions have been amended by the State of Andhra Pradesh.

xxx xxx xxx

58. An instrument which is not duly stamped cannot be received in evidence by any person who has authority to receive evidence and it cannot be acted upon by that person or by any public officer. This is the penalty which is imposed by law on the person who may seek to claim any

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 33

benefit under an instrument if it is not duly stamped. Once detected, the authority competent to impound the document can recover not only duty but also penalty, which provision protects the interest of revenue. In the event of there being criminal intention or fraud, the persons responsible may be liable to be prosecuted. The availability of these provisions, in our opinion, adequately protects the interest of revenue. Unbridled power available to be exercised by any person whom the Collector may think proper to authorise, without laying down any guidelines as to the persons who may be authorised and without recording the availability of grounds which would give rise to the belief, on the existence whereof only, the power may be exercised, deprives the provision of the quality of reasonableness. Possessing a document not duly stamped is not by itself any offence. Under the garb of the power conferred by Section 73 the person authorised may go on a rampage searching house after house i.e. residences of the persons or the places used for the custody of documents. The possibility of any wild exercise of such power may be remote, but then on the framing of Section 73, the provision impugned herein, the possibility cannot be ruled out. Any number of documents may be inspected, may be seized and may be removed and at the end the whole exercise may turn out to be an exercise in futility. The exercise may prove to be absolutely disproportionate to the purpose sought to be achieved and, therefore, a reasonable nexus between stringency of the provision and the purpose sought to be achieved ceases to exist.

8.1 This Court in Ashok Kamal Capital Builders V Canara

Bank, (2005) 1 SCC 496, as also referred by the learned Senior

Counsel for the petitioner, held as under:

23. However, in the National Capital Territory of Delhi no such power vests with the authorities to compel production

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 34

of an original document from a party to impound the same or levy penalty or for direction to pay proper stamp duty/penalty on failure to produce the original. In several amendments, limitation period has been prescribed when an order for production of the original document or for imposition of penalty on basis of the copy can be passed.

xxx xxx xxx

28. In the light of the aforesaid judgments it is clear that the Sub-Divisional Magistrate who was also the Collector of Stamps could not have directed production of the original agreement dated 23rd December, 1987 or impounded the photocopy and passed an order directing the petitioners to pay the deficient stamp duty and penalty. Photocopy of the agreement dated 23rd December, 1987 is not an instrument, as defined in Section 2(14) of the Act. The impugned Order dated 29th November, 2004 therefore cannot be sustained to the extent that it impounds the photocopy of the agreement dated 23rd December, 1987 and directs payment of deficient stamp duty and imposes penalty under Sections 33 and 35 of the Act. It may be appropriate to refer to the decision of three Judges' Bench of the Delhi High Court in Dayal Singh v. Collector of Stamps, AIR 1972 Del. 131, wherein it was observed:

"10. Section 2(6) of the Stamp Act defines „chargeable‟ to mean „chargeable under this Act‟. Section 2(11) of the Stamp Act defines „duly stamped‟ to mean „that such stamp has been affixed or used in accordance with the law for the time being in force in India‟. Under Section 33 it is only when an instrument is „chargeable with duty‟ and it „not duly stamped‟ that it can be impounded. Can the sale deed in question be impounded under Section 33 because the transfer duty is either not paid or is insufficiently paid? The answer must be „No‟. For, the meaning of the expression „any instrument chargeable‟ or the expression „instrument not duly stamped‟ used in Section 33 of the Stamp Act is to be understood in the light of the definitions in Sections 2(6) and 2(11). „Chargeable‟ means chargeable

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 35

under the Stamp Act only and not under any other Act. The Stamp Act authorizes the levy of stamp duty only and not of the duty on transfer of property. The latter is authorized by the Corporation Act alone. The sale deed in question is not, therefore, „chargeable‟ to transfer duty under the Stamp Act at all. It is not, therefore, an instrument chargeable to duty within the meaning of Section 33 of the Stamp Act."

8.2 Sh. Tripathi, the Standing Counsel for the respondent to

counter the said argument argued that section 47A (3) of the Act

confers suo motu power upon the respondent to determine the duty

chargeable and the deficient amount of duty. Section 73 of the Act

empowers the respondent to inspect public record of private

documents available in his office and the merger order in the present

case was publically accessible on the website of Ministry of

Corporate Affairs, hence the respondent was authorized to inspect the

merger order as per section 73. Sh. Batra in response to this

argument, argued that section 47A of the Act pertains only to

instruments which are capable of being registered under the

Registration Act, 1908 and therefore the said provision is not

applicable to the present case and even if section 47A of the Act is

assumed to be applicable, the exercise of suo motu power under

section 47A(3) by the respondent by issuing the show-cause notice

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 36

dated 20.03.2014 is barred by limitation. Section 73 of the Act does

not pertain to the issues involved in the present petition and this

ground has been taken by the respondent for the first time in the

written submissions which clearly shows that it is an afterthought.

8.3 Section 47A (3) of the Act, as applicable to Delhi, reads as

under:

(3) The Collector may, suo moto, within two years from the date of the registration of any instrument not already referred to him under sub-section (1), call for and examine the instrument for the purpose of satisfying himself as to the correctness of its value or consideration, as the case may be, and the duty payable thereon, and if after such examination, he has reason to believe that the value or consideration has not been truly set forth in the instrument, he may determine the value or consideration and the duty aforesaid in accordance with the procedure provided under sub- section (2), and the deficient amount of duty, if any, shall be payable by the person liable to pay the duty and, on the payment of such duty, the Collector shall endorse a certificate of such payment on the instrument under his seal and signature.

8.4 The meaningful reading of section 47A reflects that it pertains

to instruments which can be registered under the Registration Act,

1908. Section 47A (3) confers suo-motu power on the respondent to

call for and examine any instrument to satisfy himself as to the

correctness of its value or consideration and the duty payable thereon.

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 37

However, such suo-motu power can only be exercised within two

years from the date of registration of the instrument. In the present

case, the petitioner filed Form 21 with the Registrar of Companies for

registration of the merger order on 07.12.2011 and the respondent

issued the show-cause notice on 20.03.2014 which is beyond the

period of limitation of two years as provided under section 47A (3).

There is legal force in the argument advanced by the learned Senior

Counsel for the petitioner that the exercise of power conferred upon

the respondent by section 47A (3) is appearing to be barred by

limitation.

9. Sh. Tripathi, the Standing Counsel for the respondent argued

that as per section 3 of the Act, an 'instrument' is the subject matter

of the charging provision and as per section 2(14), an inclusive

definition has been provided for 'instrument' which includes every

document by which any right or liability is, or purported to be,

created, transferred, limited, extended, extinguished or recorded. He

further argued that a share certificate whether in physical or

dematerialized form, certainly creates, modifies, extinguish or

records a right or liability. He further argued that any share certificate

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 38

irrespective of its physical or dematerialized form is an 'instrument'

and therefore chargeable with duty under the relevant entries of the

Act. Sh. Tripathi also referred definition of 'conveyance' as per

section 2(10) of the Act and argued that this is an inclusive definition

that 'includes' a conveyance on sale and every instrument by which

property, whether moveable or immoveable, is transferred inter vivos

and which is not otherwise specifically provided for by Schedule I.

Sh. Tripathi in background of these definitions argued that an order

under section 394 of the Companies Act comes within the definition

of 'conveyance' under section 2(10) of the Act. Sh. Tripathi after

referring Hindustan Lever V State of Maharashtra, (2004) 9

SCC 438, argued that a scheme of amalgamation is an agreement

between the parties, wherein the whole or any part of the

undertaking, properties or liability of any company concerned in the

scheme is to be transferred to the other company and the transferor

has all the trappings of a sale. Sh. Tripathi further argued that an

order under section 394 constitutes a document which is captive to

the definition of an 'instrument' and in turn, 'conveyance' under the

Act. Sh. Tripathi further referred Delhi Towers Ltd. He laid

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 39

emphasis that stamp duty is payable under Entry 23 of Schedule 1A

of the Act. Sh. Tripathi emphatically argued that benefit of any

notification for 'transfer of shares' cannot accrue to the petitioner.

9.1 To appreciate arguments as advanced by Sh. Tripathi, it is

necessary to examine decision delivered by this court in Delhi

Towers Ltd. The factual background of the case, as appearing from

the judgment, is that fifteen companies incorporated under the

provisions of the Companies Act, engaged in the business of real

estate, were proposed to be merged with the Delhi Towers Ltd. which

was also incorporated under the Companies Act. The transferor

companies were stated to be 100% subsidiaries of Delhi Towers Ltd.,

the transferee company. The proposed scheme of amalgamation was

approved by the court after recording statutory compliance.

Thereafter, an application was made to the Tehsildar having

jurisdiction over the properties of the company for effecting mutation

in favour of the transferee company which was not effected as the

stamping authorities have not accepted the scheme of amalgamation

without payment of stamp duty. The issue for consideration was that

whether an order passed by the company court under section 394 of

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 40

the Companies Act approving a scheme of amalgamation is covered

under definition of 'conveyance' as per section 2(10) of the Act and

therefore exigible to stamp duty. It was argued before the court that

by virtue of the order sanctioning the scheme for amalgamation,

nothing further is required to be done for the property to stand

transferred to and vest in the transferee company.

9.2 A Coordinate Bench of this Court in Delhi Towers Ltd.

observed that the Supreme Court in Hindustan Lever V State of

Maharashtra, (2004) 9 SCC 438 held that orders passed by courts

have been subjected to levy of stamp duty in several situations. It was

also observed that the thing which is liable to stamp duty is the

instrument and it is not a transaction of purchase and sale which is

struck at. The Court also observed that merely because the

legislature has not amended the existing statutory provision as

applicable to Delhi to specifically include transfer of property under

an order approving a scheme of amalgamation in the definition of

conveyance, it is of no consequence at all. The same does not amount

to exclusion from applicability of the Indian Stamp Act and

chargeability to stamp duty thereon. It was also observed that the

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 41

statutory definition of 'conveyance' under section 2(10) of the Act is

an inclusive definition of wide import which cannot be confined to

specific instruments mentioned in the statute. It was also observed

that it would be immaterial for purposes of imposition of stamp duty

as to whether the conveyance was by operation of law, statutory

operation or by virtue of a private contract between the parties.

Exemption has to be by specific statutory provisions. It was finally

held as under:-

120. Accordingly, it is held that an approved scheme of amalgamation amounts to a transfer inter vivos between two companies who are juristic persons in existence at the time of passing of the order and sanctioning of the scheme whereby the right, title and interest in the immoveable property of the transferor company are transferred to the transferee company. The transfer takes place in the present and is not postponed to any later date and is covered under the definition of conveyance under sub-section 10 of section 2 of the Stamp Act.

9.3 Sh. Batra, the learned Senior Counsel for the petitioner tried to

differentiate between Delhi Towers Ltd. and present case by arguing

that in present case, only moveable property i.e. shares were

transferred. However, there is no convincing decision of any court

that there is a difference between immoveable and moveable

properties for purpose of imposition of stamp duty in case of

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 42

amalgamation. The argument so advanced by Sh. Batra is without

any legal basis.

9.4 The Court in Delhi Towers Ltd. referred Li Taka

Pharmaceuticals Ltd. V State of Maharashtra, 1996 SCC OnLine

Bom 67 wherein it was held that document of transfer of shares was a

conveyance of property chargeable with stamp duty on basis of

market value of the property. It is clear that the stamp duty is

chargeable on market value of the property. It is apparent that an

order of amalgamation passed under section 394 of the Companies

Act, 1956 is an instrument within the mandate of section 2(10) of the

Act and is chargeable to stamp duty. There is substance in arguments

as detailed hereinabove advanced by Sh. Santosh Tripathi, the

learned Standing Counsel for the respondent.

10. Sh. Batra, the learned Senior Counsel for the petitioner laid

much emphasis and referred the 1937 Notification and argued that

merger order is covered under the said notification and exempted

from stamp duty. It is reflecting that both ACIPL (transferor

company) and the petitioner (transferee company) are wholly owned

subsidiary companies of a common parent company i.e. Holderind

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 43

and the merger/amalgamation had taken place between two

subsidiary companies of each of which not less than 90% of the share

capital was in the beneficial ownership of a common parent company

i.e. Holderind.

10.1 It is necessary to refer to the relevant portion of the

Notification no. 13 dated 25.12.1937 issued by the Central

Government, which is reproduced as under:

In exercise of the powers conferred by clause (a) of section 9 of the Indian Stamp Act, 1899 (II of 1899), and in supersession of all previous notifications issued from time to time under the said clause of the said section in so far as they relate to the Province of Delhi (hereinafter referred to as the said Province) except the notification of the Government of India in the Finance Department (Central Revenue) No.6 - Stamps, dated the 14th August, 1937, the Central Government is pleased to reduce, to the extent set forth in each case, the duties chargeable in the said Province under the said Act in respect of the instruments hereinafter described under Nos. 4, 15, 30, 39,40 [43,49, 56 and 57] and to remit the duties so chargeable in respect of instruments of the other classes hereinafter described:-

                                 xxx                     xxx                      xxx

                             K. OTHER DOCUMENTS
                                xxx             xxx                               xxx

55. Instrument evidencing transfer of property between companies limited by shares as defined in the Indian Companies Act, 1913, in a case where:

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 44

(i) at least 90 per cent of the issued share capital of the transferee company is in the beneficial ownership of the transferor company, or

(ii) where the transfer takes place between a parent company and a subsidiary company one of which is the beneficial owner of not less than 90 per cent of the issued share capital of the other, or

(iii) where the transfer takes place between two subsidiary companies of each of which not less than 90 per cent of the share capital is in the beneficial ownership of a common parent company:

Provided that a certificate is obtained by the parties to the instrument from the officer appointed in this behalf by the Chief Commissioner of Delhi that the conditions above prescribed are fulfilled.

10.2 The Standing Counsel for the respondent countered this

argument by stating that the 1937 Notification dated 25.12.1937 is

not applicable as it stood repealed when the Central Government,

vide GSR 1958, extended Schedule IA of the Stamp Act of Punjab to

the Union Territory of Delhi. Section 3 of the Act provides that stamp

duty shall be payable as per Schedule I subject to the exemptions

contained therein and since Schedule IA was made applicable to

Delhi, the stamp duty has to be paid only as per Schedule IA which

does not contain any Article remitting the stamp duty in terms of the

1937 Notification. Sh. Tripathi argued that the merger order is not

exempted from stamp duty. In response, the learned Senior Counsel

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 45

for the petitioner argued that this Court in Delhi Towers Ltd. has

held that the 1937 Notification dated 25.12.1937 is applicable and

binding.

10.3 A Coordinate Bench of this Court in Delhi Towers Ltd.

considered applicability and enforceability of the Notification no. 13

dated 25.12.1937 issued by the Central Government. The Court

referred Sandy Estates Ltd. V Landbase India Ltd., (1997) 6 AD

981 (Delhi) wherein the question was whether stamp duty is leviable

on a transfer of assets by a scheme of amalgamation proposed

between a hundred percent owned subsidiary company with its parent

company. Reliance was placed on Notification dated 16th January

1937. It was held in said case that no stamp duty would be leviable in

any case to the transfer of assets between the transferor and transferee

companies when the transferor company is a 100 per cent subsidiary

of the transferee company which is the parent company. This Court

in Delhi Towers Ltd. observed that the Notification no. 13 dated

25.12.1937 issued by the Central Government is applicable and

binding.

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 46

10.4 Accordingly, the argument advanced by the Standing Counsel

for the respondent that the Notification no. 13 dated 25.12.1937 has

been repealed and is not applicable, does not have any legal force and

is accordingly rejected. The petitioner and ACIPL were wholly

owned subsidiaries of a common parent company - Holderind and

therefore, the scheme of amalgamation and the merger order are

squarely covered under the Notification no. 13 dated 25.12.1937

which exempts the said instruments from payment of stamp duty.

11. The present petition is allowed in view of above discussion.

Accordingly the show-cause notice dated 20.03.2014 and the

impugned order dated 07.08.2014 issued by the respondent are

quashed and set aside along with all consequential proceedings.

12. The present petition stands disposed of along with pending

application.

DR. SUDHIR KUMAR JAIN (JUDGE) NOVEMBER 06, 2024 AM

Signing Date:07.11.2024 W.P.(C) 5638/2014 Page 47

 
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