Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Priti Madhab Padhy vs State Of Odisha And Others
2023 Latest Caselaw 5923 Ori

Citation : 2023 Latest Caselaw 5923 Ori
Judgement Date : 15 May, 2023

Orissa High Court
Priti Madhab Padhy vs State Of Odisha And Others on 15 May, 2023
Signature Not Verified
Digitally Signed
Signed by: MADHUSMITA SAHOO
Designation: Junior Stenographer
Reason: Authentication
Location: High Court of Orissa, Cuttack
Date: 19-May-2023 10:11:07

                                                 IN THE HIGH COURT OF ORISSA AT CUTTACK
                                                           W.P.(C) NO. 15360 OF 2023
                                               Priti Madhab Padhy                      ....       Petitioner
                                                                     Mr. Prasanta Kumar Nanda, Advocate
                                                                        -versus-
                                               State of Odisha and others              .... Opp. Parties
                                                                                  Mr. Swayambhu Mishra,
                                                                              Additional Standing Counsel

                                                     CORAM:
                                                     JUSTICE K.R. MOHAPATRA
                                                                      ORDER
                     Order No.                                       15.05.2023
                           01.            1.       This matter is taken up through hybrid mode.

2. Grievance of the Petitioner in this writ petition is with regard to levy of stamp duty for registration of deed of lease- cum-sale dated 16th September, 2021 (Annexure-2) in respect of core house, i.e., HIG-1, BDA Colony, Phase-I, Pokhariput, Bhubaneswar, Khurda.

3. Mr. Nanda, learned counsel for the Petitioner submits that pursuant to advertisement floated by Bhubaneswar Development Authority (BDA), Petitioner applied for a core house on lease-cum-sale basis. Pursuant to an agreement entered into, the Petitioner was delivered with possession of the said core house in the year 2002. Since then, the Petitioner is residing therein by completing construction of the core house. After much persuasion, a deed of lease-cum sale was executed between BDA and Petitioner and the same was registered on 16th September, 2021. However, the registering authority has levied stamp duty/registration fee on the said deed for

// 2 // Signature Not Verified Digitally Signed Signed by: MADHUSMITA SAHOO Designation: Junior Stenographer Reason: Authentication Location: High Court of Orissa, Cuttack Date: 19-May-2023 10:11:07

registration as per the bench mark/market value of the property prevailing on the date of registration of the deed in question. 3.1 Being aggrieved, the Petitioner made a representation to the Inspector of General, Registration, Odisha, Cuttack (IGR) dated 7th September, 2022 Annexure-5 for consideration of levying Stamp Duty/registration fee, as aforesaid, but no action has yet been taken on the same. In view of the above, the Petitioner finding no other alternative has filed this writ petition to issue direction to the Opposite Parties to refund differential stamp duty/registration fee charged at the time of registration of the property. It is his submission that law is no more res integra on the issue, as this Court, vide order dated 31st March, 2021, passed in W.P.(C) No.8942 of 2021, held as under:-

"It is keeping all the above in view, this Court finds that stamp duty involving the registration of instrument based on lease-cum-sale deed entered into the parties at a particular rate and particular time will be the value for the registration purpose. It is in the circumstance, this Court in disposal of the Writ Petition while reiterating the settled position of law through the above judgment directs the opposite party ns.1 and 2 in the event the instrument is placed for registration by this petitioner, the Registering Authority shall register the same on the face value of the lease-cum-sale deed involved herein by accepting the stamp duty on the value as indicated therein by completing the entire exercise within a period of seven days.

For number of cases coming to this Court on this aspect, the IGR of the State is directed to issue necessary communication to all the Registrars and Sub-Registrars of the State to follow the above direction in future registration of this nature at least to avoid flowing of such cases to this Court.

Free copy of this order be supplied to Mr.S.Ghosh, learned Additional Standing Counsel for the State for communication to the IGR of the State."

// 3 // Signature Not Verified Digitally Signed Signed by: MADHUSMITA SAHOO Designation: Junior Stenographer Reason: Authentication Location: High Court of Orissa, Cuttack Date: 19-May-2023 10:11:07

3.2 It is his submission that pursuant to the order passed by this Court, as quoted above, Board of Revenue, Odisha, Cuttack, vide its letter No.5921 dated 1st December, 2021 (Annexure-4), issued instructions to the Sub-Registrar, Khandagiri, Bhubaneswar to levy stamp duty as per the bench mark value in respect of the core houses prevalent at the time of handing over possession. In spite of the same, the IGR has failed to consider the representation of the Petitioner and issue necessary directions for refund the differential stamp duty/registration fee.

4. Taking into consideration the facts and circumstances of the case and that the issue involved in this writ petition has already been answered in W.P.(C) No. 8942 of 2021, which was disposed of on 31st March, 2021 (Annexure-3) as well as letter dated 1st December, 2021 of Board of Revenue (Annexure-4), this Court feels that no fruitful purpose will be served awaiting response from the Opposite Parties. As such, this Court is of the considered opinion that case of the Petitioner should be considered in the light of the said direction and instruction respectively.

5. In view of the above, this Court disposes of the writ petition with a direction to the IGR, Odisha, Cuttack-Opposite Party No.2 to take a decision on the representation of the Petitioner dated 7th September, 2022 under Annexure-5 as per the ratio decided in the case of Pradip Kumar Prusty Vs. State of Odisha and others in W.P.(C) No.35140 of 2022 disposed of on 8th February, 2023 as expeditiously as possible, preferably within a period of four weeks from the date of production of

// 4 // Signature Not Verified Digitally Signed Signed by: MADHUSMITA SAHOO Designation: Junior Stenographer Reason: Authentication Location: High Court of Orissa, Cuttack Date: 19-May-2023 10:11:07

certified copy of this order and the result thereof shall be communicated to the Petitioner forthwith. Excess stamp duty/registration fee, if any, collected from the Petitioner at the time of registration of Lease-cum-Sale Deed dated 16th September, 2021, shall also be refunded to him within a period of four weeks thereafter.

6. As requested by Mr. Mishra, learned ASC, a copy of this order be handed over to him for communication and compliance.

Urgent certified copy of this order be granted on proper application.

(K.R. Mohapatra) Judge ms

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter