Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Moinuddin vs Smt. L. Sujatha
2024 Latest Caselaw 1944 Tel

Citation : 2024 Latest Caselaw 1944 Tel
Judgement Date : 3 June, 2024

Telangana High Court

Moinuddin vs Smt. L. Sujatha on 3 June, 2024

Author: P.Sree Sudha

Bench: P.Sree Sudha

       THE HONOURABLE SMT. JUSTICE P.SREE SUDHA

     CIVIL REVISION PETITION Nos.3472 and 3479 of 2023

COMMON ORDER:

These Civil Revision Petitions are filed against the

Common Order dated 11.09.2023 in I.A.Nos.215 & 216 of 2020

in O.S.No.191 of 2020, passed by the learned Principal Senior

Civil Judge, L.B.Nagar, Ranga Reddy District.

2. Initially, respondents No.1 to 6/plaintiffs have filed a suit

in O.S.No.191 of 2020, against the petitioner herein and other

respondents/defendants for specific performance of agreement

of sale dated 24.03.1983.During the pendency of the said suit,

respondents No.1 to 6 herein have filed I.A.Nos.215 & 216 of

2020, seeking temporary injunction restraining the other

respondents and petitioner from alienating and from interfering

with their peaceful possession and enjoyment the suit schedule

property till the disposal of the suit. The trial Court considering

the arguments of both sides by a Common Order dated

11.09.2023, held that the agreement of sale dated 28.09.1992

was not a sale deed and it has to be impounded by paying the

deficit stamp duty and penalty. Aggrieved by the said Order,

petitioner/defendant No.28 preferred the present Civil Revision

Petitions.

3. The petitioner herein mainly contended that Section 47-A

of Stamp Act applies to the case where possession has been

delivered to the purchaser on the Agreement of Sale. In this

case, the suit schedule property was delivered to respondent

No.1/plaintiff No.1 and a third party under the agreement dated

24.03.1983. They in turn delivered the possession of the suit

schedule property to respondents No.2 to 6/plaintiffs No.2 to 6.

The said delivery was subsequent to the Agreement of Sale

dated 24.03.1983 and prior to the agreement dated 28.09.1992.

The nature of the said possession of respondents No.2 to 6 prior

to the said agreement dated 28.09.1992 was transferred as one

of 'possession as purchasers'. The jural relationship of buyers

and sellers between the defendants and plaintiffs No.2 to 6 has

to be formed only under the said agreement dated 28.09.1992

and not prior to that. He relied upon the Judgment of the

Division Bench of this Court in the case of B.Ratnamala Vs.

G.Rudramma, in which it was held that the said deed has to be

treated as sale deed under article 47-A of the Stamp Act. He

further contended that the trial Court erred in holding that

since the amendment to Stamp Act came into force in the year

1995 and the agreement of sale in question is of the year 1992,

the said amendment cannot be made applicable to the said

agreement and it cannot be treated as sale deed and thus

requested the Court to set aside the Order of the trial Court.

4. Perusal of the Agreement of Sale dated 24.03.1983 shows

that the total sale consideration was Rs.80,000/-, out of which

only Rs.40,000/- was paid by the second party. However, the

first party has delivered the vacant possession of the said land

to the second party in part performance of the agreement of

sale. Regarding the same schedule property, parties again

entered into another agreement of sale dated 28.09.1992 and

the sale amount was enhanced to Rs.10,00,000/- and in the

same day the second party has paid an amount of

Rs.1,95,000/- as advance and later paid Rs.3,00,000/- and

Rs.5,00,000/- respectively and no objection was also entered

between the parties on 21.09.1993. Against the Orders of the

trial Court, review application was also filed in I.A.No.607 of

2023 and the same was also dismissed on 06.11.2023.

5. The learned Counsel for the petitioner herein relied upon

the decision of this Court in the case of Burra Anitha

Vs.Elagari Mallavva and others, 1 in which it was held as

follows:

"When the objection to the document in question was not only on the ground of want of registration, but also on the ground of want of sufficient stamp, the party producing the document was not started either to have offered or to have made any attempt to pay required stamp duty and penalty on the document to enable consideration of the admissibility of the document for any collateral purpose and in view of the absolute prohibition under Section 35 of the Stamp Act, looking into the document, even for the purposes of an interlocutory application, will be overlooking a basic legal infirmity or illegality. The trial Court went wrong in appreciating the ratio of the precedents cited before it as permitting the marking of an unstamped and unregistered document in an interlocutory enquiry and opning that the objections will be considered while disposing of the interlocutory application. Section 60 of Civil Rules of Practice provides for marking of the documents in interlocutory proceedings in the same manner as in a suit and under the circumstances, the impugned order is liable to be set aside and the trial Court is to be directed to determine the objections of the revision petitioner/plaintiff against the admissibility of the document on the ground of insufficiency of stamp and want of registration."

He further relied upon the decision of the Hon'ble High Court of

Karnataka, in the case of Sandra Lesley Anna Bartels Vs.

P.Gunavathy, in which it was held that it is brought to the notice

of this Court that a document is insufficiently stamped, the Court

exercising its power under Section 33 of the Act has to pass an

(2010) 5 ALD 438

order at the first instance for impounding the document. Though

there is a discretion vested in the Court to exercise powers under

Sections 33 and 34 of the Act, no court can hold that it would

wait till the document is tendered in evidence.

6. The learned Counsel for respondents relied upon the

decision of the Hon'ble High Court of Andhra Pradesh, in the

case of Padma Rao and two others Vs.Vijay Kumar and

another, in which it was held that "In fairly large number of

transactions, parties were not inclined to get the sale deeds

executed, may be due to enormous expenses involved. They were

enjoying the effective possession of the property, just on the

strength of agreements of sale. The vendors also did not have

any grievance, once they received the entire consideration. The

net result is that the state was deprived of the stamp duty,

payable on the transaction, which is akin to a sale. Therefore, the

very basis for equating an agreement of sale to a sale deed, for

the purpose of stamp duty, is the effective, interrupted and legal

possession of the purchaser.

7. In the facts on hand, initially the agreement of sale was

entered between the parties way back in the year 1983. There

are number of parties to the agreement of sale and it is for a

meager sale consideration of Rs.80,000/-, out of which

Rs.40,000/- was paid and possession was delivered and all the

parties again entered into agreement of sale on 28.09.1992 and

enhanced the sale consideration to Rs.10,00,000/- and also

paid the same. The second agreement was formed between a

firm and some of the members in the first agreement and other

members. However, the suit schedule property is one and the

same and the possession continued from 1983 to 1992

onwards. Therefore, the observation of the trial Court that it is

not a sale is not on proper appreciation of law. The possession

to the party was handed over at the time of first agreement of

sale i.e., in the year 1983 and continued till 1992 and in the

year 1992, the enhanced sale consideration was paid to the

other party. It clearly appears that to avoid stamp duty, they

executed another agreement of sale instead of sale deed.

Therefore, the stamp duty has to be imposed considering it as a

sale deed.

8. In the result, the present Civil Revision Petitions are

allowed, setting aside the Common Order of the trial Court

dated 11.09.2023 in I.A.Nos.215 and 216 of 2020 in O.S.No.191

of 2020. There shall be no order as to costs.

Miscellaneous petitions pending, if any, shall stand

closed.

_________________________ JUSTICE P.SREE SUDHA

DATE: 03.06.2024 tri

 
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 : Media

 
 
Latestlaws Newsletter