Citation : 2022 Latest Caselaw 14391 Mad
Judgement Date : 12 August, 2022
C.M.A.No.2110 of 2017
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 12.08.2022
CORAM:
THE HONOURABLE Ms.JUSTICE P.T.ASHA
C.M.A.No.2110 of 2017
Gulf Oil Lubricants India Limited,
IDL Road, Kukatpally, Santhnagar (IE) Post,
Hyderabad - 600 018,
Rep by its Deputy General Manager-Commercial,
Mr.R.Muthukumar ... Appellant
vs.
1. The Chief Controlling Revenue Authority/
Inspector General of Registration,
No.100, Santhome High Road,
Mylapore, Chennai 600 004.
2. The District Revenue Officer (Stamps),
Chennai.
3. The Joint Sub Registrar,
Thiruvottiyur, Chennai ... Respondents
PRAYER: Civil Miscellaneous Appeal filed under Section 47-A (10) of the
Indian Stamp Act, 1899 praying to set aside the impugned order dated
29.07.2016 passed by the 1st respondent consequently directing the
respondents to refund the entire differential value of deficit stamp duty and
1/6
https://www.mhc.tn.gov.in/judis
C.M.A.No.2110 of 2017
deficit registration fees paid by the appellant on 08.08.2016.
For Appellant : Mr.Jose John
for M/s.King and Partridge
For Respondents :Mr. Edwin Prabhakar
1 to 3 Special Government Pleader (CS)
assisted by
Dr.S.Suriya,
Additional Government Pleader
JUDGMENT
The above appeal has been filed by the appellant, challenging the
enhancing of the stamp duty by the respondents herein.
2. The bare minimum details of issue on hand are as follows:
The appellant has purchased an immovable property under a Deed of
Sale dated 29.01.2015 registered as Document No.595 of 2015. The total
extent of land purchased was 15.03 acres along with a lay bay shed of 1260
sq.ft. The market value as set out in the document was a sum of Rs.
33,81,75,000/- calculated at the rate of Rs.513/- per sq.ft. The appellant had
also paid a stamp duty of Rs.2,36,72,300/-.
3. The case of the appellant is that the entire extent of land measuring
https://www.mhc.tn.gov.in/judis C.M.A.No.2110 of 2017
15.03 acres cannot be put to use for development and only an extent of 7.33
acres, which constitutes 49% of the schedule property, can be commercially
exploited. The major chunk of the land is within the CRZ Zone, where no
development can take place and further, a large extent be left for approach to
7.33 acres. That apart, the appellant has set out the following defects/short
comings of the land:
a) The shape of the land is octagonal;
b) The level of the property measuring 40 cms
below the level of the Kathivakkam High Road.
c) The Non-Usable ground water, soil pollution
on account of the prior industrial use, existence of high
tension cables running over the property, proximity to
burial ground etc., would ensure that the market value
would continue at a lower rate.
4. However, it appears that on the reference by the Sub Registrar,
Thirutottiyur to the District Collector for determination of the market value
under Section 47A, a Field Report had been submitted fixing the market value
at Rs.1,000/- per sq.ft.. However, the District Revenue Officer fixed the
market value at Rs.1,100/- per sq.ft. It is the contention of the appellant that
https://www.mhc.tn.gov.in/judis C.M.A.No.2110 of 2017
the present market value is only Rs.1,005/- per sq.ft.
5. Therefore, this Court had suggested to the appellant if they were
ready to pay the Stamp Duty as per the rate of Rs.1,000/- per sq.ft. The
learned counsel for the appellant had agreed to put across the contention to
their client and revert.
6. When the matter was listed for hearing, a Memo dated 12.08.2022
has been filed by the learned counsel for the appellant stating that the
appellant is ready to pay the stamp duty at Rs.1,000/- per sq.ft, considering
the fact that the guideline value now fixed is Rs.1,000/- per sq.ft.
7. The learned Special Government Pleader had no instructions on
the suggestion.
8. However, I have taken into consideration the fact that admittedly,
only a small area, i.e., 49% of the land can be used for commercial
exploitation and the remaining area cannot be so developed as it comes within
the CRZ Zone and further another portion of the land has to be set aside to be
https://www.mhc.tn.gov.in/judis C.M.A.No.2110 of 2017
used an approach road. Since the market value as prevailing now is
Rs.1,005/- per sq.ft. ends of justice would be sub-served, if the value is fixed
at Rs.1,000/- per sq.ft.
9. Accordingly, the Civil Miscellaneous Appeal is disposed of, fixing
the market value at Rs.1,000/- per sq.ft. It is informed that the entire stamp
duty has been deposited by the second respondent before the filing of this
Civil Miscellaneous Appeal. The amount now directed to be payable shall be
paid to the respondents and the remaining amount can be withdrawn by the
appellant. No costs.
12.08.2022
Index : Yes / No
Speaking Order : Yes / No
srn
To
1. The Chief Controlling Revenue Authority/ Inspector General of Registration, No.100, Santhome High Road, Mylapore, Chennai 600 004.
2. The District Revenue Officer (Stamps), Chennai.
3. The Joint Sub Registrar, Thiruvottiyur, Chennai
https://www.mhc.tn.gov.in/judis C.M.A.No.2110 of 2017
P.T.ASHA, J.,
srn
C.M.A.No.2110 of 2017
12.08.2022
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!