Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prestige Estates Projects Limited vs Chief Controlling Revenue Authority
2025 Latest Caselaw 2849 Kant

Citation : 2025 Latest Caselaw 2849 Kant
Judgement Date : 25 January, 2025

Karnataka High Court

Prestige Estates Projects Limited vs Chief Controlling Revenue Authority on 25 January, 2025

                          -1-




IN THE HIGH COURT OF KARNATAKA AT BENGALURU

     DATED THIS THE 25TH DAY OF JANUARY, 2025

                       BEFORE                            R
      THE HON'BLE MR. JUSTICE K. V. ARAVIND


     WRIT PETITION No.48165/2011 (GM-ST/RN)
                        C/W
     WRIT PETITION No.48133/2011 (GM-ST/RN)


IN WP No.48165/2011

BETWEEN:

1.    PRESTIGE ESTATES PROJECTS LIMITED.,
      (FORMERLY PRESTIGE ESTATES PROJECTS
      PRIVATE LIMITED),
      THE FALCON HOUSE,
      NO.1, MAIN GUARD CROSS ROAD,
      BANGALORE - 560001.
      REPRESENTED BY ITS
      AUTHORISED SIGNATORY,
      MR. T. ARVIND PAI.

2.    UNITED BREWERIES (HOLDINGS) LIMITED,
      UB TOWER, NO.24,
      VITTAL MALLYA ROAD,
      BANGALORE 1.
      REPRESENTED BY ITS
      COMPANY SECRETARY,
      SRI KAUSHIK MAJUMDER.
                                        ...PETITIONERS

(BY SRI UDAY HOLLA, SENIOR ADVOCATE FOR
SRI M.S. RAJENDRA, ADVOCATE)
                            -2-




AND:

1.     CHIEF CONTROLLING REVENUE AUTHORITY,
       & INSPECTOR GENERAL OF REGISTRATION &
       COMMISSIONER OF STAMPS,
       NO.720, SHIMSHA BHAVAN,
       NEAR SANGAM CIRCLE,
       46TH CROSS ROAD,
       8TH BLOCK, JAYANAGAR,
       BANGALORE.

2.     DISTRICT REGISTRAR/DEPUTY COMMISSIONER
       OF STAMPS, SHIVAJINAGAR REGISTRATION
       DISTRICT, SHIVAJINAGAR,
       BANGALORE.
                                        ...RESPONDENTS

(BY SRI KIRAN V. RON, AAG FOR R1)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
QUASH THE ORDER DATED 31.10.2011 VIDE ANNEXURE-L,
PASSED BY THE CHIEF CONTROLLING REVENUE AUTHORITY
AND    THE   INSPECTOR   GENERAL    OF   REGISTRATION   &
COMMISSIONER OF STAMPS IN KARNATAKA, BANGALORE.



IN WP No.48133/2011

BETWEEN:

1.     PRESTIGE ESTATES PROJECTS LIMITED.,
       (FORMERLY PRESTIGE ESTATES PROJECTS
       PRIVATE LIMITED),
       THE FALCON HOUSE,
       No.1, MAIN GUARD CROSS ROAD,
       BANGALORE - 560001.
       REPRESENTED BY ITS AUTHORISED SIGNATORY,
       MR. T. ARVIND.
                            -3-




2.     UNITED BREWERIES (HOLDINGS) LIMITED,
       UB TOWER, No.24,
       VITTAL MALLYA ROAD,
       BANGALORE 1.
       REPRESENTED BY ITS COMPANY SECRETARY,
       SRI KAUSHIK MAJUMDER.
                                         ...PETITIONERS

(BY SRI UDAY HOLLA, SENIOR ADVOCATE FOR
SRI M.S. RAJENDRA, ADVOCATE)

AND:

1.     CHIEF CONTROLLING REVENUE AUTHORITY,
       & INSPECTOR GENERAL OF REGISTRATION &
       COMMISSIONER OF STAMPS,
       No.720, SHIMSHA BHAVAN,
       NEAR SANGAM CIRCLE,
       46TH CROSS ROAD, 8TH BLOCK,
       JAYANAGAR, BANGALORE.

2.     DISTRICT REGISTRAR/DEPUTY COMMISSIONER
       OF STAMPS, SHIVAJINAGAR REGISTRATION
       DISTRICT, SHIVAJINAGAR, BANGALORE.
                                         ...RESPONDENTS

(BY SRI KIRAN V. RON, AAG FOR R1 & R2)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
QUASH THE ORDER DATED 17.8.2010 VIDE ANNEXURE-K, AND
THE ORDER DATED 31.10.2011 VIDE ANNEXURE-M, PASSED
BY THE CHIEF CONTROLLING REVENUE AUTHORITY & THE
INSPECTOR GENERAL OF REGISTRATION & COMMISSIONER OF
STAMPS, IN KARNATAKA, BANGALORE.


       THESE WRIT PETITIONS HAVING BEEN HEARD AND
RESERVED FOR ORDERS, COMING ON FOR PRONOUNCEMENT
THIS DAY, THE COURT PRONOUNCED THE FOLLOWING:
                                 -4-




CORAM:      HON'BLE MR. JUSTICE K. V. ARAVIND



                         C.A.V. ORDER

        Heard Sri Uday Holla, learned Senior Counsel for

Sri M.S.Rajendra, learned counsel for the petitioners and

Sri Kiran V. Ron, learned Additional Advocate General for

respondent No.1 in Writ Petition No.48165/2011 and for

respondent No.1 and 2 in Writ Petition No.48133/2011.


2.      Writ Petition Nos.48165/2011 and 48133/2011 raise

common issues involving the same set of facts. The

common arguments are addressed by learned counsel for

the parties.    Hence, both petitions are disposed of by

common judgment.


3.      Writ petition No.48165/2011 is seeking to quash the

order    bearing   No.   Nil   dated   31.10.2011   passed   by

respondent No.1. Writ petition No.48133 seeks to quash

the order bearing No.SAP/01/2010-11 dated 17.08.2010

at Annexure-K and order bearing No.Nil dated 31.10.2011

at Annexure-M passed by respondent No.1.
                                 -5-




3.1   Brief   facts   leading   to    these   petitions   are   that

petitioner No.1 and petitioner No.2 entered into the Joint

Development Agreement dated 25.04.2003 (for short

'JDA').   Petitioner No.2 - United Breweries (Holdings)

Limited (for short 'UBHL') was the owner and petitioner

No.1 is the Prestige Estates Projects Limited (for short

'Prestige/Developer'). The land subject matter of JDA was

property bearing No.24, Vittal Mallya Road, Municipal

Ward No.76, Bengaluru (for short 'schedule property').


3.2   As per the terms of the JDA, UBHL is entitled to 55%

of the built-up space and Prestige is entitled to 45% of the

built-up space with proportionate undivided share in the

land. UBHL executed power of attorney dated 25.04.2003

in favour of Prestige. The Stamp Duty on the JDA was

paid as per Article 5(f) to the Schedule of the Karnataka

Stamp Act, 1957 (for short 'the Act').           Stamp Duty on

power of attorney was paid as per Article 41(ea) to the

Schedule of the Act. Both UBHL and Prestige entered into

a Sharing Agreement on 24.06.2003, wherein the specific

built-up area was identified to their respective share,
                              -6-




which was modified by an Addendum dated 06.07.2007.

Prestige obtained a sanctioned plan and modified plan on

19.08.2003 and 06.02.2006, respectively, as well as a

building license from Bruhat Bengaluru Mahanagara Palike

(for short 'BBMP'). As per the sanctioned plan, several

buildings were to be constructed and the entire project

was named as UB City.


4.     The Prestige was the absolute owner of building to

the extent of 45% along with right, title and interest in the

land to the same extent. UBHL executed two registered

sale deeds dated 28.02.2008 conveying 45% undivided

share in the land in compliance with JDA. The said sale

deeds were stamped for Stamp Duty of Rs.2,00,92,550/-

and Rs.1,04,60,310/-. The Stamp Duty paid was found to

be insufficient by the Sub-Registrar and referred to the

District Registrar and Deputy Commissioner for stamps.

The District Registrar passed two orders, both dated

30.04.2008, holding the petitioners liable to pay Stamp

Duty      of   Rs.2,34,58,460/-      and     Rs.59,83,390/-

respectively. The District Registrar held that the Market
                              -7-




Value of the land is higher than the value set out in the

Sale deeds and made to be paid the higher Stamp Duty.

In the same order, it is held that sale deeds conveyed only

an undivided share of the land, not the built-up area. The

Stamp Duty determined by the District Registrar was paid

and is evident from the sale deeds.


4.1   The office of the Accountant General opined that the

value fixed by the District Registrar is less than the Market

Value of the sale of the Commercial flats and Stamp Duty

is to be levied on the built-up area falling to the share of

the Prestige.   The respondent No.1 based on the audit

objection initiated suo-motu proceedings under Section

53A of the Act. Show cause notices dated 21.09.2010 and

28.10.2010 were issued to review the orders dated

30.04.2008. The petitioners submitted reply to the show

cause notice.    As pleaded, no other issues were show

caused to the petitioners. It is the case of the petitioners

that respondent No.1 exceeding the show cause notice has

decided the issues outside the show cause notice without

opportunity to defend by suitable reply.
                                -8-




5.   Respondent No.1 in the impugned order held that in

lieu of the transfer of 45% of the undivided share in the

land, the UBHL had received 55% of the built-up area,

which shall be the consideration towards the transfer of

45% of the undivided share in the land. Respondent No.1

further   held   that   the   Market   Value   determined   at

Rs.12,45,25,800/- by respondent No.2 is incorrect when

the apparent value mentioned in the sale deed was at

Rs.56 Crores. Consequently, respondent No.1 set aside

the order dated 30.04.2008 passed by respondent No.2

and remitted for fresh consideration.      Respondent No.1

further directed the examination of the stamp duty paid on

the power of attorneys.       Respondent No.1 directed the

determination of the Market Value of 45% of the undivided

share in the land and 55% of the built-up area. After

determining the Market Value, directed levy of stamp duty

either on 45% of the undivided share or 55% of the built-

up area, whichever is higher. The exercise as directed is

to be completed within 90 days from the date of receipt of

that order.
                            -9-




6.   This order was subject matter of these petitions.

This Court by order dated 23.12.2011 has granted stay of

operation of the order dated 31.10.2011 and is in

operation till date.


Submissions of the petitioners:

7.   Sri Uday Holla, learned Senior Counsel for the

petitioners submits that the UBHL and Prestige entered

into JDA to develop property bearing No.24, Vittal Mallya

Road, Municipal Ward No.76, Bengaluru. As per the JDA,

UBHL is entitled to 55% of the built-up area and Prestige

to 45%.    UBHL has executed two power of attorney in

favour of the Prestige. The JDA is sufficiently stamped as

per Article 5(f) to the Schedule to the Act. The Power of

Attorneys are also subjected to stamp duty as per Article

41(ea) to Schedule to the Act. It is submitted that UBHL

executed two registered sale deeds by conveying 45% of

undivided share right, title and interest in the land on

which the Prestige has constructed a building as per the

terms of the JDA. It is submitted that the proportionate
                                - 10 -




undivided share in the land was the subject matter of the

sale deed. The stamp duty is paid on the value of land.


7.1   The stamp duty was paid as per the parties'

understanding.         However,         the    District     Registrar

determined the stamp duty, which is paid.


7.2   The District Registrar has examined the JDA and has

determined     the     Stamp   Duty       payable.    The    Deputy

Commissioner has examined the issue regarding the

Schedule B property undivided share in the land or

Schedule C property 55% built-up area is to be subjected

to    Stamp    Duty.     The   Deputy         Commissioner,     after

analysing the various provisions and also the subject

matter and extent of transfer under the sale deed,

concluded that the subject matter of transfer was only

Schedule B property (undivided share in the land) and

Schedule C property (55% built-up area) is not the subject

matter of transfer.


7.3   The     Deputy    Commissioner          disputed    the   total

valuation made by the petitioners and re-determined the
                              - 11 -




Market Value. The difference of stamp duty as determined

by respondent No.2 was paid.


7.4   Respondent No.1 issued show cause notice under

Section 53A of the Act on the Accountant General Report.

The exercise of jurisdiction under Section 45A of the Act is

without application of mind, however, a borrowed opinion

of the Accountant General.            The impugned order has

exceeded the show cause notice. Hence, the impugned

order is in violation of the principles of natural justice. In

view of the new issues dealt with by respondent No.1 in

the impugned order, which is not part of the show cause

notice, the petitioners have been deprived of the defense.


7.5   Learned counsel by referring to Section 53A of the

Act submits that suo-motu revision can be exercised only

when the reviewing authority has a reason to believe that

the order made is erroneous or not in accordance with the

provisions of this Act or prejudicial to the interest of the

revenue. The order of respondent No.2 under Section 45A

of the Act was examined on the issue of liability to pay

stamp duty on the value of the built-up area and held that
                            - 12 -




stamp duty is to be paid only on the undivided share in the

land. While exercising the power of review under Section

53A of the Act, review is not permissible; merely another

view is possible. As long as the view taken in the order

under the review is one of the possible views, the exercise

of jurisdiction under Section 53A of the Act is not

permissible.   The attempt made by respondent No.1 is

merely on change of opinion which is not permitted under

Section 53A of the Act.    What was sold and conveyed

under the sale deed dated 28.02.2008 was only an

undivided share of the land and not the built-up area. The

building on the undivided share is constructed by the

Prestige on its cost and the same was not conveyed under

the sale deed by UBHL.


7.6   Though the UBHL owned the undivided share in the

land during construction, the ownership in the construction

remained with the Prestige. Applying the concept of dual

ownership, the built-up area was never subject matter of

transfer by UBHL to Prestige.
                             - 13 -




7.7   The Registering authority should determine the

stamp duty on reading of the instrument presented for

Registration and not beyond that.


7.8   The similar issue raised by respondent No.2 in SAP

3/2010-11 in case of Sri. B. Subramanya Rao and

Others Vs. District Registrar and Another, the very

authority has accepted that stamp duty is to be paid on

the value of undivided share in the land. The decision in

the present case is by respondent No.1 is selective.


7.9   Respondent No.1 in proceedings bearing No.AP-

08/2005-06 in the case of Sri. A. Moyiddin Vs. District

Registrar and Another has taken a stand that Audit

party has no right to question the order passed by the

District Registrar and the same can be corrected in the

manner known to law.         Whereas, contrary stand is

canvassed in the present case.


7.10 The JDA and power of attorneys were sufficiently

stamped in terms of Article 5(f) and 41(ea) of the
                               - 14 -




Schedule to the Stamp Act as existed during the execution

of the said documents.


7.11 Sri Uday Holla, learned Senior Counsel for the

petitioners relied on the following judgments;

   i)    [AIR 1965 SC 1092] Board of Revenue, Uttar
         Pradesh vs. Rai Saheb Sidhnath Mehrotra for
         the proposition that, if two views are possible one
         favoring the subject must be chosen.

   ii)   [AIR 1957 SC 657] A.V. Fernandez vs. State
         of Kerala for the proposition that, no tax can be
         imposed without such power being conferred by
         the statute.

  iii)   [1989   SCC OnLine            Mad 273] Pork View
         Enterprises vs. State Government of Tamil
         Nadu and [AIR 1961 SC 1570] Bishan Das
         and Others vs. State of Punjab and Others in
         support of the proposition that ownership of land
         and ownership of the structure could be with
         different persons provided there exits a legal
         relationship under a contract.


  iv)    [ILR 1999 KAR 2630] Smt. Mohini Devi vs.
         The Sub-Registrar and [AIR 2004 KAR 308] L.
         & T. Komatsu Ltd., vs. Senior Sub-Registrar,
         Yelahanka      and   Others      in   support   of   the
                                  - 15 -




         contention that the instrument subjected to stamp
         duty should be read on the express recitals
         without any substitution.


Submissions of the Respondents;

8.    Sri.   Kiran   V.   Ron,    learned   AAG   appearing   for

respondents submitted that as per JDA, the UBHL was

entitled to 55% of the built-up area and the Prestige was

entitled to 45% of the undivided share in the land. Under

the sale deeds, along with a 45% undivided share in the

land, the corresponding built-up area is also conveyed.

The consideration towards 45% of the land is the Market

Value of 55% of the built-up area. The valuation made by

the petitioners was disputed by respondent No.2 and

referred to under-valuation. The stamp duty liability has

been re-determined and accepted.            This fact is evident

from the incorrect stamp duty paid by the petitioners on

the sale deeds.


8.1   The review exercise under Section 53A of the Act is

justified and the ingredients of the said Section are

attracted and completed.
                             - 16 -




8.2   The   competent   authority    examined   the   Audit

objection raised by the Accountant General. Being prima

facie satisfied, the matter was examined and proceedings

have been initiated under Section 53A of the Act. The

Audit objection was the source of information, which was

independently examined on the application of mind, and

thereafter, the impugned notice under Section 53A of the

Act was issued.


8.3   The concept of dual ownership is not applicable and

attracted to the facts of the present case. Respondent

No.1 was directed to consider the value of 55% of the

built-up area as consideration for the transfer of 45% of

the undivided share. Hence, the ownership of 45% of the

built-up area was never a subject matter of the review to

apply the principles of dual ownership.


8.4   The direction by respondent No.1 in the impugned

order is to independently determine the Market Value of

45% of the undivided share and 55% of the built-up area

and to determine the stamp duty on the property,

whichever is higher. The petitioners have an opportunity
                               - 17 -




before respondent No.2 in the remand proceedings to

canvass the contention.


8.5   With the above submissions, learned AAG prays to

dismiss the writ petition.


8.6   Learned Additional Advocate General has relied on

the judgment in the case of Bangalore Grain Merchants

Association vs. The District Registrar for Societies

and Another [ILR 2001 KAR 766] to contend that the

invocation of revisional power even of information with an

external source from accountant general is sufficient for its

justification and the judgment in the case of Gowri

Enterprises vs. State of Karnataka and Others [1999

SCC OnLine KAR 122]


ANALYSIS:

9.    Having     considered   the      submissions   of     learned

counsels   for   the   parties,   the    points   that    arise   for

consideration are;

      a. Whether the exercise of jurisdiction under Section
        53A of the Act by the competent authority to
                              - 18 -




        revise the order by respondent No.2 under Section
        45A of the Act is justifiable ?


      b. Whether the conclusion reached by respondent
        No.1 that stamp duty is to be paid on the market
        value of 55% of built-up area towards transfer of
        45% of the undivided share in the land is
        justifiable ?


9.1   The dispute requiring adjudication by this Court

centers on the interpretation and application of the

provisions contained within the Karnataka Stamp Act,

1957.


Regarding Point No.1-

10.   The sale deed dated 28.02.2008 was subjected to

undervaluation, and a determination was made under

Section 45A of the Karnataka Stamp Act. The resulting

order dated 30.04.2008 was subsequently reviewed under

Section 53A of the Act. The petitioners have challenged

the jurisdiction of Respondent No.1 in invoking Section

53A of the Act, as well as the determination on its merits.

Section 53A of the Act reads as under;
                     - 19 -




"53A.     Revision of order passed by
Deputy Commissioner or Authorised
officers.-     (1) The Chief Controlling
Revenue Authority may except where the
matter is pending before an appellate
authority under this Act, suo-motu, within a
period of five years from the date of the
order passed under this Act by the Deputy
Commissioner     or    such   other   officer
authorised by the State Government in this
behalf, call for and examine the records
relating to such order or proceedings taken
under this Act by the Deputy Commissioner
or the authorised officer, and if after such
examination it has reason to believe that
the order so made or proceedings so taken
is erroneous or are not in accordance with
the provisions of this Act or prejudicial to
the interest of the revenue, it may after
giving the parties interested an opportunity
of being heard, pass an order in writing
confirming, modifying or setting aside such
order and direct the Deputy Commissioner
or the authorised officer, as the case may
be to collect the difference of duty, if any
payable in accordance with the provisions
of section 46:

 Provided that in appropriate cases, the
Chief Controlling Revenue Authority may
order stay of operation of the order under
revision, pending hearing of the case.

(2) The Chief Controlling Revenue Authority
may for the purpose of sub-section (1),
require the concerned person to produce
before it, the instrument and examine such
instrument to determine whether any duty
is chargeable or the duty is short levied or
improperly levied on account of any wilful
mis-statement or suppression of facts made
or of contravention of any of the provisions
of this Act or rules made there under by
such person with intent to evade payment
of duty."
                                 - 20 -




11.    Before examining the facts of the case, it is essential

to analyze the scope of Section 53A of the Karnataka

Stamp Act. Section 53A empowers the Chief Controlling

Revenue Authority, within a period of five years from the

date of an order passed by the Deputy Commissioner or

any other authorized officer, to examine the records

related to such order or proceedings taken under the Act.

Upon such examination, if the Authority has reason to

believe that the order is erroneous, not in accordance with

the provisions of the Act, or prejudicial to the interests of

the revenue, it may, after providing an opportunity of

hearing to the affected parties, either modify or set aside

the order. Furthermore, the Authority can direct the

Deputy Commissioner to collect any difference in stamp

duty arising from such modification or revision.


11.1    Section 53A mandates the satisfaction of specific

conditions or the existence of certain ingredients for its

lawful invocation. To comprehensively analyze the scope

of    Section   53A,   its   essential   components   must   be
                              - 21 -




delineated. The following prerequisites must be satisfied

for invoking Section 53A:


     (A)   The Chief Controlling Revenue Authority must,

           suo-motu, call for and examine the records

           pertaining to the orders or proceedings passed

           by   the    Deputy         Commissioner   or    other

           authorized officer.

     (B)   Upon such examination, the reviewing authority

           must have reason to believe that:

           (a) The order is erroneous, or

           (b) The order is not in compliance with the

           provisions of the Act, or

           (c) The order is prejudicial to the interests

           of the revenue.


11.2 The invocation of Section 53A is contingent upon the

fulfillment of these statutory conditions.


11.3 The fulfillment of the aforementioned conditions

must be clearly stated in the notice issued under Section

53A. The existence or compliance with these conditions
                             - 22 -




should be explicitly mentioned in the show-cause notice,

as the invocation of jurisdiction begins with the issuance of

such notice. The show-cause notice, found in the records

at Annexures-H and J, merely refers to the direction of the

Accountant General to provide certain clarifications. Upon

reviewing the order dated 30.04.2008, it was noted that

the provisions of the Karnataka Stamp Act were not

adhered to, resulting in a loss of revenue. Consequently,

proceedings under Section 53A were initiated.


11.4 Section 53A mandates opportunity of hearing. The

record would not indicate the issues addressed by the

respondent No.1 other than mentioned in the show-cause

notice were made available to the petitioners for rebuttal.

In the absence of such opportunity, the show-cause notice

would be merely an empty formality.       That apart, if the

grounds on which proceedings are initiated is not made

available for defense, the opportunity of hearing cannot be

held to be complied.
                                 - 23 -




11.5 The examination of the show-cause notice with

reference to Section 53A for its compliance, the following

aspects can be noticed.


12.   Firstly, the proceedings under Section 53A were not

initiated   suo-motu     by     the      review   authority   upon

examination of the records. Instead, the exercise under

Section 53A was undertaken at the instance of the

Accountant    General,        which      cannot   be   considered

suo-motu. The exercise of jurisdiction under Section 53A,

based on objections raised by the Accountant General, can

only be viewed as relying on a borrowed opinion rather

than an independent application of mind by the authority.


12.1 The second condition that must be met is the

existence of reason to believe that the order is erroneous,

not in accordance with the provisions of the Act, or

prejudicial to the interests of the revenue. While the show-

cause notice mentions that the order under Section 45A is

not in accordance with the provisions of the Act, it fails to

provide any reasoning or explanation as to why or how the

order is inconsistent with the Act. The notice does not
                              - 24 -




clarify how the order is erroneous or prejudicial to the

revenue's interest. In fact, the show-cause notice is

conspicuously silent regarding these aspects.


13.    Upon examining the show-cause notice in light of the

provisions of Section 53A, it is evident that the exercise of

jurisdiction   under   Section     53A   does    not   fulfill   the

conditions or ingredients prescribed therein. Consequently,

the proceedings initiated under Section 53A cannot be

considered in compliance with the statutory requirements.


14.    Another aspect that requires consideration by this

Court is the binding nature of the opinion expressed by the

Accountant General.     It is well-established that the audit

objections raised by the accountant general do not have

binding force and cannot serve as the sole basis for

invoking Section 53A, a point that does not require

extensive discussion. It is a settled legal principle that

suo-moto revision cannot be exercised solely based on

audit objections. However, the objections may be used as

a     source   of   information,      provided   the    authority
                                  - 25 -




independently applies its mind before invoking Section

53A.


15.    A careful examination of the show-cause notice

reveals that it merely cites the audit objections raised by

the    accountant     general,      without         any     evidence    of

independent consideration or application of mind by the

authority before invoking Section 53A. Therefore, it can be

concluded that the exercise of jurisdiction under Section

53A was founded on borrowed information at the instance

of the accountant general and, as such, is not sustainable

in law.


16.    It is a settled principle of law that once the liability to

tax or stamp duty has attained finality, such finality can

only be altered in exceptional circumstances, and these

circumstances       require   strict           compliance     with     the

prescribed conditions. The jurisdiction of review cannot be

exercised     for   the   purpose         of    a   fresh    inquiry    or

re-adjudication, merely because an alternative view might

be possible from the one taken in the original order.
                                - 26 -




16.1 The exercise of jurisdiction under Section 53A is not

sustainable for an additional reason. In the order passed

under Section 45A, the District Registrar has framed

specific issues, which are as follows:


             "4. In view of the rival contentions of both
             the parties, the following issues arise for
             consideration:-

             1)    What is the subject matter involved in
                   the Instrument, i.e., whether the
                   subject matter is schedule 'B'
                   property only, or it consists of
                   Schedule "C" property also?

             2)    Whether the market value of the
                   subject matter is properly assessed, if
                   not?

             3)    What is the correct market value, and
                   stamp duty payable on the subject
                   matter?"

16.2 These issues were addressed, with the conclusion

that the subject matter of the sale deed pertains solely to

the undivided share in the land, and the built-up area was

not   part    of   the   transaction.   Furthermore,     it   was

determined that the stamp duty is applicable only on the

undivided share in the land.
                               - 27 -




17.   The conclusion reached by the District Registrar

represents one of the possible views on the issue, which

the   revision   authority   is   disputing.   However,   mere

disagreement with the view taken is insufficient to invoke

Section 53A, unless it is shown that the view is erroneous,

contrary to the provisions of the Act, or prejudicial to the

interests of the revenue. No such ground is made out by

the revision authority. As such, the proceedings under

Section 53A are without jurisdiction and cannot be

sustained.


18.   The Hon'ble Supreme Court in Board of Revenue,

Uttar Pradesh vs. Rai Saheb Sidhnath Mehrotra [AIR

1965 SC 1092] has held that;

             "We need hardly say that the Stamp Act
      is a taxing statute and must be construed
      strictly, and if two meanings are equally
      possible, the meaning is favour of the subject
      must be given effect to".


19.   Another aspect for examination is the conclusion

reached by the revision authority. The revision authority,

in its determination, held that stamp duty on the transfer

of 45% of the land should be calculated based on the
                               - 28 -




market value of 55% of the built-up area. While this view

may seem reasonable from a commonsense perspective,

in the absence of any statutory provision imposing liability

in the manner suggested by the revision authority, it

cannot be justified    or   accepted. This issue will be

addressed in detail while considering Point No. 2.


Regarding Point No.2-

20.   Before   proceeding       to     consider   the   various

contentions urged by the respective counsels, it is relevant

to examine legislative history imposing stamp duty of the

nature in the present case.


20.1 It is necessary to examine the legislative history of

the provisions imposing stamp duty and the extent of

imposition. The relevant provisions would be Article 5(f)

of the Act, 1957. The Article 5 has undergone amendment

on multiple occasions. The relevant Article as existed at

different times is tabulated below for convenience;


•   Section 5 (f) of the Karnataka Stamp Act, 1957 & Rules,

    1958 (2006 Revised Edition);
                                     - 29 -




      5(f) If relating to giving authority or Same duty as in sub-
      power to a promoter or developer by clause (e) of this
      whatever       name      called,    for article]
      construction or, development of, or
      sale or transfer (in any manner
      whatsoever)     of   any    immovable
      property, [situated in Karnataka
      State]



•    Section 5 (f) of the Karnataka Stamp Act, 1957 (2010-

     Nineteenth Edition);

    5(f) If relating to construction or          One rupee for everyone
    development or sale of an immovable          hundred rupees or part
    property, including a multi-unit house       thereof on the market
    or building or unit of apartment or flat     value of the property
    or portion of a multi-storied building       which is the subject-
    by a person having a stipulation that        matter        of     such
    after construction or development,           agreement or on the
    such property shall be held jointly or       consideration for such
    severally by that person and the             agreement, whichever
    owner or lessee, as the case may be,         is higher, subject to a
    of such property, or that it shall be        maximum of rupees one
    sold jointly or severally by them or         lakh fifty thousand:
    that a part of it shall be held jointly or
    severally by them and the remaining
    part thereof shall be sold jointly or
    severally by them.



•    Section 5 (f) of the Karnataka Stamp Act, 1957 (Thirty-

     Fourth Edition);

    5(f) If relating to construction or            Two Rupees for every
    development of immovable property,             one hundred rupees
    including a multi unit or multi storied        or part thereof, on
                                                   the Market Value of
    house or building or apartment or flat, or
                                                   such undivided share
    portion of it, executed by and between         or portion of land or
    owner or lessee, as the case may be,           immovable property,
    and developer, having a stipulation,           consideration     and
    whether express or implied, that, in           advanced, if any; or
    consideration of the owner or lessee
                                    - 30 -




    conveying or transferring or disposing
    off, in any way, the undivided share or
    portion of land or immovable property;
    the developer agrees to convey or
    transfer or dispose off, in any way, the
    proportionate or agreed share or portion
    of the constructed or developed building
    or immovable property to the owner or
    lessee, as the case may be.



•    Section 5 (f) of the Karnataka Stamp Act, 1957, (2012-

     Twenty-Third Edition);

    5(f) If relating to construction or          One Rupee for every
    development of an immovable property,        one hundred rupees
    including a multi-unit house or building     or part thereof... on
    or unit of apartment or flat or portion of
                                                 the market value of
    a multi-storied building by a developer or
    builder or promoter or by whatever           the property which is
    name called having a stipulation that. for   the subject matter of
    such construction or development, the        development in the
    property shall be held jointly by the        agreement       or on
    developer or builder or promoter or by       consideration,
    whatever name called and the owner or        whichever is higher,
    lessee, as the case may be, of such
                                                 subject        to   a
    property, or that it shall be sold jointly
    by them or that a part of it shall be held   maximum of rupees
    jointly by them and the remaining part       fifteen lakhs.
    thereof shall be sold jointly by them.


•    Section 5 (f) of the Karnataka Stamp Act, 1957 and

     Rules, 1958 (Revised Edition 2008);

    [5(f) If relating to giving authority or power to a
    developer    by    whatever    name     called,  for
    construction or, development of, or sale or transfer
    (in any manner whatsoever) any immovable
    property,
    where the market value property
    (1)    Does not exceed Rupees one crore              10,000/-
    (2)    Exceeds one crores and does not exceed two
    crores                                               20,000/-
                                  - 31 -




 (3)    Exceeds two crores and does not exceed five
 crores                                             50,000/-
 (4)    Exceeds five crores and does not exceed ten
 crores                                             1,00,000/-
 (5)    Exceeds Ten crores                          1,50,000/-]




21.     The subject transactions between the petitioners

arise    from    a    Joint   Development         Agreement       (JDA)

concerning      the   development         of   immovable     property.

Under the terms of the agreement, petitioner No.1 has

undertaken the development of the property owned by

petitioner No.2, with the parties agreeing to share the

undivided interest in the land and the built-up area.               As

per the JDA, petitioner No.1 is entitled to 45% of the built-

up    area, while     petitioner     No.2      is entitled   to   55%.

Additionally, petitioner No.2 has agreed to transfer the

right, title, and interest in the land corresponding to 45%

of the built-up area to petitioner No.1, with such interest

remaining as an undivided share.


22.     Pursuant to the terms of the Joint Development

Agreement (JDA), a sale deed dated 28.02.2008 was

executed,       whereby       petitioner       No.2    conveyed      a

proportionate undivided share in the land to petitioner
                                 - 32 -




No.1.     The determination of the stamp duty payable on

this transfer constitutes the subject matter of the dispute

in the present writ petition.


23.     The Joint Development Agreement (JDA) stipulates

that the built-up area shall be shared in a ratio of 55% to

UBHL and 45% to Prestige. Construction, as per the JDA,

has been completed. The sale deed dated 28.02.2008 was

executed in compliance with the JDA, conveying 45% of

the undivided share in the land. The nature of the transfer

is covered under Article 5(f) of the Act. It was only in

2011, with effect from 01.03.2014, that stamp duty was

levied on the market value of the undivided share or the

market value of the developed building corresponding to

the share.    Prior to this amendment, stamp duty on the

joint development agreement was 1% of the market value

of the property subject to development. At the time when

the JDA and the agreement in question were executed, the

stamp duty payable on the JDA was Rs.1,000/-.


24.     In light of the above provisions, two key aspects

require consideration by this Court.     Firstly, whether the
                              - 33 -




sale deed of 2008 can be subjected to stamp duty as per

the 2014 amendment. Secondly, whether the transfer of

45% undivided share in the land can be subjected to

stamp duty based on the market value of the 55% built-up

area.


25.     The sale deed in question pertains to the year 2008,

and therefore, the stamp duty applicable at the time of its

execution should apply.      Under Article 5(f) as it stood

then, the stamp duty was Rs.1,000/- on the entire

document. The 2014 amendment, however, subjected the

Joint Development Agreement (JDA) to stamp duty at 2%

of the market value of the undivided share or the market

value of the constructed portion of the building, whichever

is higher.    Although the respondent-authorities have not

referred to the 2014 amendment, they are attempting to

impose     stamp   duty   based       on   this   amendment   on

documents registered in the year 2008.               Article 265

mandates that no levy can be imposed without the

authority of law. Consequently, any attempt to levy stamp
                              - 34 -




duty on the 2008 sale deed in accordance with the 2014

amendment is impermissible.


26.   It is a settled principle of law that the charging

section must be clear and unambiguous. In the event of

any ambiguity in the charging section, the benefit should

be given in favor of the taxpayer. This principle has been

held by the Hon'ble Supreme Court in Commissioner of

Customs (Import), Mumbai vs. Dilip Kumar and

Company and Others [(2018) 9 SCC 1]. Relevant are;


         21. The well-settled principle is that when the
         words in a statute are clear, plain and
         unambiguous and only one meaning can be
         inferred, the courts are bound to give effect to
         the said meaning irrespective of consequences.
         If the words in the statute are plain and
         unambiguous, it becomes necessary to
         expound those words in their natural and
         ordinary sense. The words used declare the
         intention of the legislature.

         22. In Kanai        Lal        Sur v. Paramnidhi
         Sadhukhan [Kanai        Lal    Sur v. Paramnidhi
         Sadhukhan, AIR 1957 SC 907] , it was held
         that if the words used are capable of one
         construction only then it would not be open to
         the courts to adopt any other hypothetical
         construction on the ground that such
         construction is more consistent with the
         alleged object and policy of the Act.

         23. In applying rule of plain meaning any
         hardship and inconvenience cannot be the
                     - 35 -




basis to alter the meaning to the language
employed by the legislation. This is especially
so in fiscal statutes and penal statutes.
Nevertheless, if the plain language results in
absurdity, the court is entitled to determine
the meaning of the word in the context in
which it is used keeping in view the legislative
purpose.[Commr.v Mathapathi Basavannewwa,
(1995) 6 SCC 355] Not only that, if the plain
construction leads to anomaly and absurdity,
the court having regard to the hardship and
consequences that flow from such a provision
can even explain the true intention of the
legislation. Having observed general principles
applicable to statutory interpretation, it is now
time to consider rules of interpretation with
respect to taxation.

24. In construing penal statutes and taxation
statutes, the Court has to apply strict rule of
interpretation. The penal statute which tends
to deprive a person of right to life and liberty
has to be given strict interpretation or else
many innocents might become victims of
discretionary decision-making. Insofar as
taxation statutes are concerned, Article 265 of
the Constitution "265. Taxes not to be imposed
save by authority of law.--No tax shall be
levied or collected except by authority of law."
prohibits the State from extracting tax from
the citizens without authority of law. It is
axiomatic that taxation statute has to be
interpreted strictly because the State cannot at
their whims and fancies burden the citizens
without authority of law. In other words, when
the competent Legislature mandates taxing
certain persons/certain objects in certain
circumstances,          it      cannot       be
expanded/interpreted to include those, which
were not intended by the legislature.

25. At the outset, we must clarify the position
of "plain meaning rule or clear and
unambiguous rule" with respect to tax law.
"The plain meaning rule" suggests that when
                      - 36 -




the language in the statute is plain and
unambiguous, the court has to read and
understand the plain language as such, and
there is no scope for any interpretation. This
salutary maxim flows from the phrase "cum
inverbis nulla ambiguitas est, non debet
admitti voluntatis quaestio". Following such
maxim, the courts sometimes have made strict
interpretation subordinate to the plain meaning
rule [Mangalore Chemicals and Fertilisers
Ltd. v. CCT, 1992 Supp (1) SCC 21] , though
strict interpretation is used in the precise
sense. To say that strict interpretation involves
plain reading of the statute and to say that one
has to utilise strict interpretation in the event
of ambiguity is self-contradictory.

29. We are not suggesting that literal
rule dehors the strict interpretation nor one
should ignore to ascertain the interplay
between "strict interpretation" and "literal
interpretation". We may reiterate at the cost of
repetition that strict interpretation of a statute
certainly involves literal or plain meaning test.
The other tools of interpretation, namely,
contextual or purposive interpretation cannot
be applied nor any resort be made to look to
other supporting material, especially in
taxation statutes. Indeed, it is well settled that
in a taxation statute, there is no room for any
intendment; that regard must be had to the
clear meaning of the words and that the
matter should be governed wholly by the
language of the notification. Equity has no
place in interpretation of a tax statute. Strictly
one has to look to the language used; there is
no room for searching intendment nor drawing
any presumption. Furthermore, nothing has to
be read into nor should anything be implied
other    than    essential     inferences    while
considering a taxation statute.
                                - 37 -




27.   In the case A.V. Fernandez vs. State of Kerala

[AIR 1957 SC 657] it is held;

           29. It is no doubt true that in construing fiscal
           statutes and in determining the liability of a
           subject to tax one must have regard to the
           strict letter of the law and not merely to the
           spirit of the statute or the substance of the
           law. If the Revenue satisfies the Court that the
           case falls strictly within the provisions of the
           law, the subject can be taxed. If, on the other
           hand, the case is not covered within the four
           corners of the provisions of the taxing statute,
           no tax can be imposed by inference or by
           analogy or by trying to probe into the
           intentions of the legislature and by considering
           what was the substance of the matter. We
           must of necessity, therefore, have regard to
           the actual provisions of the Act and the rules
           made thereunder before we can come to the
           conclusion that the appellant was liable to
           assessment as contended by the Sales Tax
           Authorities.

28.   It   is   a   well-established     principle   that      when

interpreting fiscal statute, any levy is presumed to be

prospective unless a clear provision is made for its

retrospective application. A bare perusal of the 2014

amendment does not indicate any intent for retrospective

application. In this regard, it must be held that the 2014

amendment, effective from 01.03.2014, applies only to

contracts, agreements, or JDAs entered into after that
                              - 38 -




date. Accordingly, the 2014 amendment is not applicable

to the transfer that took place in the year 2008.


29.   It is useful to refer to the Constitutional Bench

Judgment     of    the    Hon'ble     Supreme       Court    in

Commissioner of Income Tax (Central)-I, New Delhi

vs. Vatika Township Private Limited [(2015) 1 SCC

1] while dealing with the scope of retrospective legislation

has held as under;

         "28. Of the various rules guiding how a
         legislation has to be interpreted, one
         established rule is that unless a contrary
         intention appears, a legislation is presumed not
         to be intended to have a retrospective
         operation. The idea behind the rule is that a
         current law should govern current activities.
         Law passed today cannot apply to the events
         of the past. If we do something today, we do it
         keeping in view the law of today and in force
         and not tomorrow's backward adjustment of it.
         Our belief in the nature of the law is founded
         on the bedrock that every human being is
         entitled to arrange his affairs by relying on the
         existing law and should not find that his plans
         have been retrospectively upset. This principle
         of law is known as lex prospicit non respicit :
         law looks forward not backward. As was
         observed in Phillips v. Eyre [(1870) LR 6 QB 1]
         , a retrospective legislation is contrary to the
         general principle that legislation by which the
         conduct of mankind is to be regulated when
         introduced for the first time to deal with future
         acts ought not to change the character of past
         transactions carried on upon the faith of the
         then existing law."
                               - 39 -




30.   Having    considered   the       scope     of    the   charging

provision, it is clear that the law governing the year of the

transaction must be applied.       Therefore, Article 5(f) as it

was applicable in 2008 should be applied to the present

case. As per the provisions in force in the year 2008, the

maximum stamp duty on the JDA was Rs.1,000/-.


31.   Upon a careful examination of the legislative history

and the scope of the stamp duty levy on agreements

governed by Article 5(f), this Court finds it difficult to

uphold the conclusion reached by Respondent No. 1, which

seeks to impose stamp duty on the transfer of the

undivided share based on the market value of the built-up

area attributable to UBHL's share. Such an imposition is

not supported by any legal authority. As has been

observed, in the absence of an express statutory provision

authorizing such a levy, the same cannot be sustained.

The conclusion of respondent No.1 is not guarded by any

applicable     statutory   provision      that        imposes   such

liability.
                                  - 40 -




32.   In the exercise of judicial review, the approach taken

by respondent No.1 may appear to be logical and

reasonable, it cannot be upheld if it conflicts with the

statutory provisions governing the issue. It is well-

established that judicial review is concerned with the

legality, rationality, and procedural propriety of decisions.

Even though commonsense reasoning might support the

respondent's stance, the statute must be interpreted

strictly as per its language and legislative intent.               The

2014 amendment has rectified the approach taken by

respondent No.1. In the absence of a statutory provision

to    justify   the   levy,     the       decision    cannot     stand.

Consequently, the impugned order passed by respondent

No.1 is found to be legally unsustainable and is hereby set

aside.


33.   A perusal of the sale deed reveals that the schedule-

B property refers to the undivided share allotted to

Prestige, which is part of the schedule-A property. The

schedule-C      property      consists     of   the   built-up    area

constructed by Prestige using its own funds. The schedule-
                               - 41 -




B property is proportionate to the schedule-C property.

The transfer, as outlined in the sale deed, pertains to the

schedule-B property; however, it is contended that such

transfer was made to enable the enjoyment of the

schedule-C   property    by      Prestige.   The   respondent-

authorities do not dispute that schedule-C property was

constructed by Prestige using its own funds. In this case,

the concept of dual ownership applies. Until the transfer,

schedule-B property was owned by UBHL, while schedule-

C property was owned by Prestige under the Joint

Development Agreement (JDA).


34.   The schedule-C property was never the subject

matter of the sale, and therefore its value cannot be

considered in determining the stamp duty, especially in

the absence of any statutory provision to that effect. The

respondent-authorities have not cited any legal provision

that mandates the imposition of stamp duty on schedule-B

property   based on     the   market value     of schedule-C

property at the time of the transfer.
                               - 42 -




35.   In the case of Pork View Enterprises vs. State

Government of Tamil Nadu [1989 SCC OnLine Mad

273] it is held;

         "97. Therefore, the conclusions arrived at are
      as follows:

         1. The impugned provisions of the Stamp Act
         and the Registration Act are valid, though
         badly drafted.

         2. When a sale deed with a clear intention that
         only a share in the land is conveyed, and that
         there is no transfer of interest between the
         parties in relation to the building, if any, found
         thereon; then the chargeability to stamp duty
         could be confined only to the market value of
         the share of the land and no other. Art. 23
         alone will apply."


35.1 In Smt. Mohini Devi vs. The Sub-Registrar [ILR

1999 KAR 2630] it is held;

         "20. The principles as to how a document should
      be examined to determine the chargeability of stamp
      duty are now well settled. They are.

        (a): xxxxxxx

        (e): The contents of the instrument as it stand,
             and not any extraneous factors or in
             circumstances, should be considered to
             decide whether the document is duly
             stamped, except where the stamp duty for
             instrument is prescribed with reference to a
             factor dehors the instrument.
                             - 43 -




35.2 In L. & T. Komatsu Ltd., vs. Senior Sub-

Registrar, Yelahanka and Others [AIR 2004 KAR

308] it is held;

         "26. What is to be looked into in the instrument
         for the purpose of enquiry under Section 33 of
         the Act is as to whether the stamp duty payable
         on the instrument and on the valuation of the
         subject matter has been paid or not. If the
         instrument is accepted at its face value, the
         stamp duty paid even according to the
         respondents, is the correct stamp duty and it is
         an instrument which is duly stamped. But what
         the respondents have done is that the version of
         the instrument itself is disbelieved and the
         instrument is interpreted and understood as an
         instrument conveying properties of the value of
         Rs. 210,64,00,000/-. No doubt respondents have
         sought to place reliance on the recitals in the
         agreement dated 30-7-1997 for transfer, for
         such conclusion. But it is not open to the
         authorities acting under Section 33 of the Act to
         interpret a document or understand a document
         in such a manner as to discard the express
         recitals therein and substitute their own
         understanding of the recitals and arrive at a
         conclusion that the value mentioned is not the
         proper value of the property conveyed and as
         such it is not duly stamped. This is not the
         function of an officer exercising power or
         jurisdiction under Section 33 of the Act or under
         Section 39 of the Act. The power under Section
         33 of the Act is not one for interpretation of a
         document, but one for inferring as to whether
         proper stamp duty on the nature of the
         transaction has been paid. May be a transaction
         in the nature of conveyance being wrongly
         described as a transaction in the nature of a
         mere lease or a mortgage and stamp duty paid
         on such an instrument becomes subject matter
         of Section 33 of the Act, but not on the
         understanding that the value of the subject
                               - 44 -




         matter and the very subject matter has not been
         properly described. The clear intention under the
         instrument being one to convey the property
         comprising land, building and structures, stamp
         duty payable is only on the value of these
         properties and nothing more. The interpretation
         sought to be placed on the instrument for
         exercise of power under Section 33 of the Act
         was not one which is either tenable or acceptable
         on the face of the recitals in the instrument itself
         or and said to constitute a justifiable fact
         situation for exercise of power under Section 33
         of the Act and for pursuing further action."

36.   The judgment in the case of Bangalore Grain

Merchants Association vs. The District Registrar for

Societies and Another [ILR 2001 KAR 766] relied on

by the respondents authorities does not apply to the facts

of the present case. While it is not disputed that

information can be obtained from external sources, the

key requirement is that the concerned authority must take

its own initiative and applying its mind to determine

whether an inquiry should be initiated.          The authority

cannot act mechanically based on the directions or actions

of another person or authority without independently

assessing the necessity and appropriateness of conducting

an inquiry. In the present case, when examined in light of

this principle, it becomes evident that the information was
                                 - 45 -




received through objections raised by the accountant

general. The proceedings were initiated without any

independent       application   of       mind    by    the   authority.

Therefore, the principle established in the Full Bench

judgment of this Court renders the impugned order

unsustainable due to the failure of the authority to apply

its mind independently.


37.   So   also    the   judgment        in    the    case   of   Gowri

Enterprises vs. State of Karnataka and Others [1999

SCC OnLine KAR 122] is not applicable to the present

case. This Court held that the authority, while exercising

jurisdiction under Section 53A of the Act, may consider

evidence or material outside the instrument. However, in

the present case, the authority has not referred to any

such material, other than interpreting the market value of

the   property,     which   cannot        be    done    without    legal

authority. Furthermore, no omissions are identified in the

sale deed that would justify the examination of external

evidence or material.       Therefore, the reliance placed on

these judgments by the respondents is misplaced.
                                 - 46 -




38.   In     view   of   the   above     reason,   the   finding   of

respondent No.1 that the market value of the undivided

share in the land or market value of built-up area fallen to

the share of UBHL, whichever is higher is to be considered

for imposing stamp duty for transfer of 45% undivided

share is without authority of law and unjustifiable.


39.   In the light of the above, the following;

                                 ORDER

(i) Both writ petitions are allowed.

(ii) The impugned order dated 31.10.2011 passed

by first respondent in both the petitions at

Annexures-L and M respectively, are quashed.

(iii) Consequently, the notice dated 17.08.2010 at

Annexure-K challenged in Writ Petition

No.48133/2011 is also quashed.

(iv) No order as to cost.

Sd/-

(K. V. ARAVIND) JUDGE

VBS/DDU

 
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