Citation : 2022 Latest Caselaw 6877 Raj
Judgement Date : 9 May, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
S.B. Civil Writ Petition No. 3207/2013 Jitendra Kumar Baheti S/o Late Shri Ramchandra Baheti, age 42 years, R/o Sarafa Bazar, Jodhpur.
----Petitioner Versus
1. State of Rajasthan through Inspector General, Department of Registration & Stamps, Ajmer.
2. The Additional Inspector General, Department of Registration & Stamps, Ajmer.
3. The Deputy Inspector General, Department of Registration & Stamps, Division Jodhpur, Jodhpur.
4. The District Collector, Collectorate, Jodhpur.
5. The Treasury Officer, Treasury Office City, Jodhpur.
----Respondents Connected With S.B. Civil Writ Petition No. 3077/2013 Mitha Lal Vaishnav S/o Mangi Lal Ji, aged 49 years, by caste Vaishnav, resident of Main Pal Road, Kheme Ka Kuwa, Jodhpur.
----Petitioner Versus
1. State of Rajasthan through Inspector General, Department of Registration & Stamps, Ajmer.
2. The Additional Inspector General, Department of Registration & Stamps, Ajmer.
3. The Deputy Inspector General, Department of Registration & Stamps, Division Jodhpur, Jodhpur.
4. The District Collector, Collectorate, Jodhpur.
5. The Treasury Officer, Treasury Office City, Jodhpur.
----Respondents S.B. Civil Writ Petition No. 3078/2013 Champa Lal Chasta S/o Shri Mohan Lal Ji Chasta, age 51 years, by caste Brahmin, resident of Purbiyon Ka Bass, Umaid Chowk, Jodhpur.
----Petitioner Versus
1. State of Rajasthan through Inspector General, Department of Registration & Stamps, Ajmer.
(2 of 7) [CW-3207/2013]
2. The Additional Inspector General, Department of Registration & Stamps, Ajmer.
3. The Deputy Inspector General, Department of Registration & Stamps, Division Jodhpur, Jodhpur.
4. The District Collector, Collectorate, Jodhpur.
5. The Treasury Officer, Treasury Office City, Jodhpur.
----Respondents S.B. Civil Writ Petition No. 3090/2013 Surendra Raj Dhariwal S/o Shri Virendra Raj Dhariwal, aged 42 years, by caste Oswal, resident of Pali Bazar, Mahamandir, Jodhpur.
----Petitioner Versus
1. State of Rajasthan through Inspector General, Department of Registration & Stamps, Ajmer.
2. The Additional Inspector General, Department of Registration & Stamps, Ajmer.
3. The Deputy Inspector General, Department of Registration & Stamps, Division Jodhpur, Jodhpur.
4. The District Collector, Collectorate, Jodhpur.
5. The Treasury Officer, Treasury Office City, Jodhpur.
----Respondents S.B. Civil Writ Petition No. 3103/2013 Bharat Dhoot S/o Shri Badri Das Ji Dhoot, aged 49 years, by caste Maheshwari, resident of Near Agarwal Nyati Nohra, Khanda Falsa, Jodhpur.
----Petitioner Versus
1. State of Rajasthan through Inspector General, Department of Registration & Stamps, Ajmer.
2. The Additional Inspector General, Department of Registration & Stamps, Ajmer.
3. The Deputy Inspector General, Department of Registration & Stamps, Division Jodhpur, Jodhpur.
4. The District Collector, Collectorate, Jodhpur.
5. The Treasury Officer, Treasury Office City, Jodhpur.
----Respondents
(3 of 7) [CW-3207/2013]
S.B. Civil Writ Petition No. 4233/2013 Misses Manju Baheti W/o Shri Roopkishore Baheti, age 50 years, R/o Sarafa Bazar, Jodhpur.
----Petitioner Versus
1. State of Rajasthan through Inspector General, Department of Registration & Stamps, Ajmer.
2. The Additional Inspector General, Department of Registration & Stamps, Ajmer.
3. The Deputy Inspector General, Department of Registration & Stamps, Division Jodhpur, Jodhpur.
4. The District Collector, Collectorate, Jodhpur.
5. The Treasury Officer, Treasury Office City, Jodhpur.
----Respondents S.B. Civil Writ Petition No. 4471/2013 Ms. Ramakanta Maheshwari D/o Sh. Vaidhkrishna Lal Rathi, aged about 32 years, R/o 40-B, 9th E Road, Sardarpura, Jodhpur.
----Petitioner Versus
1. State of Rajasthan through the Secretary, Department of Finance, Government of Rajasthan, Secretariat, Jaipur.
2. Inspector General, Department of Registration and Stamps, Ajmer.
3. The Additional Inspector General, Department of Registration & Stamps, Ajmer.
4. The Deputy Inspector General, Department of Registration & Stamps, Division Jodhpur, Jodhpur.
5. The District Collector, Collectorate, Jodhpur.
6. The Treasury Officer, Treasury Office City, Jodhpur.
----Respondents
For Petitioner(s) : Mr. Vinay Jain
Mr. Rakesh Arora, Ms. Shalli Gajja
For Respondent(s) : Mr. Sandeep Shah, AAG assisted by
Ms. Akshiti Singhvi
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Judgment / Order
(4 of 7) [CW-3207/2013]
09/05/2022
Since the question involved in these writ petitions is
identical, therefore, the same are being disposed of by this
common judgment.
For the sake of convenience, the facts of the Writ Petition
No.3207/2013 (Jitendra Kumar Baheti V/s State & Ors.) are being
taken into consideration while deciding the present batch of writ
petitions.
Heard learned counsel for the parties.
The present writ petitions have been filed against the Notice
issued by the Deputy Inspector General (D.I.G.), Registration and
Collector (Stamps), Jodhpur asking the petitioner to deposit an
amount of Stamp Duty over and above the sale of Stamps sold by
them to the tune of Rs.1 Lac/Rs.3 Lacs.
Since the petitioner failed to respond to the Notice issued by
the D.I.G. (Stamps), another Communication labeling with the
heading of Notice was issued to the petitioner directing him to
deposit the penalty amount, failing which, the renewal of his
license will not be done. It is also noted that in the present case
as well as in some cases, the reply to the first notice was
submitted before the authorities, however, the petitioner was not
given an opportunity of personal hearing by the authority
concerned. Since the second notice is in the shape of the
imposition of penalty against the petitioner, therefore, the present
writ petitions have been filed challenging the action of the
respondents.
Learned counsel for the petitioners submit that the action of
the respondents is absolutely in violation of the rules and the
same is unreasonable and unconstitutional. They further submit
(5 of 7) [CW-3207/2013]
that the orders passed by the authorities in the garb of notice are
nothing but penalty orders which have been passed without
extending a reasonable opportunity of hearing to the petitioners.
Learned counsel, therefore, submit that the writ petitions may be
allowed and the impugned orders/notices dated 26.02.2013
(Annexure-4) and letter dated 25.03.2013 (Annexure-13) as well
as similar notices in connected writ petitions annexed therewith
may kindly be quashed and set aside.
Per contra, Mr. Sandeep Shah, learned Additional Advocate
General submits that the matter has been examined by the
Departmental Authorities and has tried to submit that the action
of the respondents is absolutely in consonance with law but fairly
admits that the Additional Inspector General (Stamps) has not
extended any opportunity of personal hearing to the petitioner/s
before passing the order dated 07.12.2012.
Learned Additional Advocate General further submits that
vide letter dated 25.03.2013 (Annexure-13), a Communication to
the petitioner was made by the D.I.G. (Stamps), wherein, it was
made clear that petitioner may appear before him and make
submissions placing his stand to support his contentions. He,
therefore, submits that the writ petitions preferred by the
petitioners are premature and if the petitioners appear before the
authorities concerned and make submissions along with the
representations, the same will be decided in accordance with law.
I have considered the submissions made at the Bar and have
gone through the relevant record of the case.
The Notices issued to the petitioners for the deposition of the
Stamp Duty was responded to by the petitioners by filing
representations in some of the cases, however, the D.I.G.
(6 of 7) [CW-3207/2013]
(Stamps), on getting the instructions from the higher authorities
passed another order whereby, the petitioners were directed to
deposit the deficit Stamp Duty failing which, the license of the
petitioners will not be renewed in their favour. It is noted that the
view taken by the Additional Inspector General (Stamps) is
without giving a proper opportunity of hearing to the petitioners.
It is settled proposition of law that if the action of the respondents
entails civil and evil consequences, then a reasonable opportunity
of hearing is sine qua non in compliance of the principles of
natural justice. As the facts noted in the present case, depict that
in pursuance of the notices issued, the representations have been
filed by the petitioners but on getting the guidelines from higher
authorities, the order has been passed labeled as notice entailing
the civil and evil consequences without affording opportunity of
hearing, therefore, the same is in contravention of the principles
of natural justice. The authorities themselves are conscious of this
fact that a reasonable opportunity is liable to be extended to the
petitioners as stated by them in the Communication dated
25.03.2013.
In view of the discussions made above, the present writ
petitions are disposed of with a direction to the respondents to
give a reasonable opportunity of hearing to the petitioners before
taking any final decision in the matter. For the purpose, the
petitioners shall appear before the Inspector General, Department
of Registration and Stamps, Ajmer on or before 30.05.2022 by
submitting a detailed representation/reply to the notices received
by them and the Inspector General (Stamps) will fix the date of
personal hearing. The respondent- Inspector General (Stamps) is
directed to consider the representations/replies filed by the
(7 of 7) [CW-3207/2013]
petitioners and decide the cases by a reasoned and speaking
order, after giving them a reasonable opportunity of personal
hearing in the matter.
Needless to say, the Inspector General (Stamps) will not be
influenced by the communication made by his Office to the D.I.G.
(Stamps) in the matter.
It is also made clear that no coercive steps shall be taken by
the respondents till the Inspector General (Stamps) decide the
matter by reasoned and speaking order.
The stay petitions and other pending applications, if any,
shall stand disposed of accordingly.
(VINIT KUMAR MATHUR),J 4-10-SunilS/Vivek/-
Powered by TCPDF (www.tcpdf.org)
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!