Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Maram Badra Reddy And Ano vs Dist. Registrar, Stamps And ...
2025 Latest Caselaw 438 Tel

Citation : 2025 Latest Caselaw 438 Tel
Judgement Date : 9 June, 2025

Telangana High Court

Maram Badra Reddy And Ano vs Dist. Registrar, Stamps And ... on 9 June, 2025

 * THE HON'BLE SRI JUSTICE N.V. SHRAVAN KUMAR
                    + W.P.No.1341 of 2010

% 09.06.2025

# Between:
Maram Badra Reddy, S/o.Sri Papi Reddy, (died)
aged about 66 years, Occ: Retired Additional
Superintendent of Police, R/o.H.No.6-2-252,
Srinagar Colony, Nalgonda town,
Nalgonda District and others
                                                     Petitioners
                              VERSUS
The Government of Andhra Pradesh,
Registration and Stamps Department,
Rep. by its District Registrar,
Nalgonda District.
                                                  Respondent


! Counsel for Petitioner(s)   : Sri G. Pedda Babu,
                                 learned senior counsel
                                representing Ms.T. Swetha
                                learned counsel for petitioners

^Counsel for the respondent(s):
                                   Learned Government Pleader
                                   for Stamps and Registration

<GIST:
> HEAD NOTE:
? Cases referred

   1) AIR 1978 851-(1978) 1 SCC 405
   2) MANU/AP/0002/1995
                                                              NVSK,J
                                                 W.P.No.1341 of 2010

                               2


 THE HON'BLE SRI JUSTICE N.V. SHRAVAN KUMAR

              WRIT PETITION No.1341 of 2010
ORDER:

Questioning the proceedings in Memo No.CC/P.F./

2009 dated 02.01.2009 issued by the District Registrar,

Nalgonda, whereby the writ petitioners were called upon

to pay the deficit stamp duty, the present Writ Petition is

filed.

2. Heard Sri G. Pedda Babu, learned senior counsel

appearing for the petitioners and Ms.T. Swetha, learned

Assistant Government Pleader for Stamps and

Registration appearing for respondent. Perused the

record.

3. Facts in brief as stated in the Writ Petition are as

follows:

Petitioner No.1 submits that he has entered into a

registered agreement of sale - cum - General Power of

Attorney dated 19.11.2003 registered as document NVSK,J

No.7139/2003, with his owners M/s.Kethireddy Rama

Narsimha Reddy and others, in respect of house bearing

Municipal Nos.5-4-41, 5-4-42, 5-4-43, 5-4-44, 5-4-46,

5-4-47 and 5-4-48 for an extent of 700 Sq. yards, situated

at Rashtrapathi Road, Nalgonda Town. The 2nd Petitioner

also entered into an Agreement of Sale - cum -General

Power of Attorney dated 19-11-2003 registered as

document No.7140/2003 with the said owners in respect

of house bearing M.No.5-4-45, admeasuring 1250 sq.

yards and M.No.5-4-66 and 5-4-66/A, admeasuring 100

Sq. yards after paying the necessary stamp duty and

registration charges. Thereafter, the petitioners as the

agreement holders and General Power of Attorney holders

acting on behalf of the owners jointly developed and sold

the built up area to themselves and to third parties in

respect of portions thereof. It is further submitted that

the agents are also the agreement holders and having

agreed to pay the sale consideration to the original

owners, the petitioners were conferred with the powers to NVSK,J

sell besides other powers by virtue of the registered

instrument referred above and the GPAs executed in

favour of the petitioners are coupled with interest.

4. It is further submitted that the Respondent issued

Proforma-l in terms of para No.III (8) of C & I.G. (R&S) Cir.

Memo No.MV6/3391/2004 dated 17.09.2009 stating that

during the course of spot inspection of the property dealt

within the document registered as document Nos.6029,

6401, 6402, 6403, 6404 and 2318 of 2009, certain

variations were noticed and demanded the petitioners to

explain various grounds raised therein.

5. It is further submitted that the documents were

registered in accordance with the market value certificate

issued by the respondent, which relates to the property

on the main road and the same valuation was adopted for

the same portion of the property vide door bearing No.5-

4-51 which is also connected by a road.

NVSK,J

6. It is further submitted that petitioners have also

sent reply dated 08.10.2009 to the said notice. However,

the Respondent without considering the same passed the

impugned order dated 02.01.2009 and dispatched on

02.01.2010 demanding payment of Rs.14,91,460/- and

granted time till 27-01-2010. The petitioners submits that

the said notice (proforma) is bad as the alleged spot

inspection was not at all made as per Circular Memo

No.MV2/22407/98 dated 22.01.1999 and as such is

liable to be set aside and the present Writ Petition is filed

apprehending that the respondent is likely to prosecute

the petitioners in terms of Sections 27 and 64 of Indian

Stamp Act, 1899 and Section 82 of Indian Registration

Act, 1908 and the rules framed there under. It is further

submitted that in the impugned proceedings, respondent

had stated that the petitioners do not have pre-existing

right over the subject property admeasuring 2050 Sq.

yards. However, both the petitioners have developed the

property. The memo further states that before developing NVSK,J

the property, the petitioners ought to have entered into

development agreement and duty has to be charged as

per Article 6 (B) of the Indian Stamp Act.

7. It is the further case of the petitioners that as they

are the purchasers/ GPA holders had developed the

property but the Respondent failed to appreciate the fact

that there is no document executed between the

petitioners and therefore the question of registering the

document does not arise and that they have every right to

develop the property and there is no bar under any of the

statute from developing the said property and the

impugned notice was issued at belated stage and that the

petitioners have already paid the stamp duty and

registration charges as demanded by the Respondent at

the time of registration of the sale deeds vide document

Nos.7139 and 7140 of 2003 dated 19.11.2003 and no

amount is due and payable. Therefore, issuance of

impugned order at a belated stage is un-warranted.

NVSK,J

8. This Court granted interim order on 29.01.2010 for

a period of four weeks and then it was extended until

further orders on 17.02.2010.

9. The District Registrar, Nalgonda filed counter stating

that the writ petitioners were called upon to pay the

deficit Stamp duty. It is submitted that originally the land

in question belonged to Mr.Kethireddy Rama Narsimha

Reddy and 5 others who entered into an agreement of sale

- cum - General Power of Attorney on 19.11.2003 in

favour of the 2nd petitioner and the same was registered

as document bearing No.7139 of 2003 before the District

Registrar, Nalgonda and as per the terms of the said

document, all powers to sell and develop the land were

conferred. Similarly, another document styled as

agreement of sale - cum - General Power of Attorney was

executed by Mr.Kethireddy Narimha Reddy and 5 others

in favour of the 1st petitioner to an extent of 1350 Sq.

yards vide registered deed bearing document No.7140 of

2003 dated 19.11.2003.

NVSK,J

10. Thereafter the 2nd petitioner entered into an

unregistered development agreement dated 02.08.2004 in

favour of M/s.Sri Rama Commercial Complex a

proprietary concern of which the 1st petitioner is a

Proprietor and as per the recitals in the said document,

the 1st petitioner claims to be the owner and possessor of

the land measuring 700 Sq. yards under a document

styled as sale-cum-GPA bearing document No.7139 of

2003. It is further submitted that the very execution of

the document by the 1st petitioner in his individual name

itself is misleading and that the very registration of the

agreement of sale - cum - General Power of Attorney

Nos.7139 and 7140 of 2003 was done is without

disclosing the true facts of the property which was

identified at the time of spot inspection. It is further

submitted that at the time of registration, it was noticed

that the property was facing the Rashtrapati road which

is a prime locality and the value is Rs.11,000/- per

Square Yard and by misrepresentation, the writ NVSK,J

petitioners have got the documents registered by showing

the value as Rs.7000/- per Sq. Yard.

11. It is further submitted that the writ petitioners

having obtained only agreements of sale - cum - power of

attorney have constructed a commercial complex with a

total area of 9372 Sq. feet and thereafter as per the

recitals in the said sale deeds, the writ petitioners have

entered into a partnership firm under registration No.79

of 2004 dated 11.10.2004 with effect from 01.11.2003

and under the guise of the unregistered development

agreement, the 1st petitioner who had only an agreement

with power of attorney for only 700 Sq. Yards, clubbed

the same with the land measuring 1350 Sq. Yards

belonging to the 2nd petitioner and constructed the

commercial complex. It is further submitted that as per

the provisions of Article 6 (B) of the Indian Stamp Act,

1899, the development agreement is liable for Stamp duty

and registerable Under Section 17 of the Registration Act

and the petitioners have suppressed all the facts and NVSK,J

have constructed the said complex on the basis of

documents which do not confer any right upon them. It is

further submitted that at the time of spot inspection

made on 03.09.2009, the respondent authorities noticed

that the land is facing the main road and in view of

variations, the present impugned memo was issued and

the notice was issued within the powers conferred under

Sections 27 and 64 of the Indian Stamp Act, 1899 as

there was suppression of material facts leading to evasion

of stamp duty and putting the State to loss and

eventually pray to dismiss the Writ Petition.

12. During pendency of the present Writ Petition the 1st

petitioner died on 04.02.2012 and vide order dated

30.07.2014 passed by this Court his LRs i.e., petitioner

Nos.3 to 6 were brought on record.

13. Sri G. Pedda Babu, learned senior counsel appearing

for the petitioners submits that in pursuance to an

Agreement of Sale - cum - General Power of Attorney NVSK,J

dated 19-11-2003 two document Nos.7139 and 7140 of

2003 were registered in respect of subject properties by

paying the necessary stamp duty and registration fees.

Thereafter by virtue of rights and interests got by

registered agreements dated 19.11.2003, the petitioners

have jointly developed the said property by constructing a

commercial complex and sold away the same under

several sale deeds to public by paying required stamp

duty and registration fees on the sale price and as per the

valuation certificate obtained from the concerned

registration office.

14. Learned senior counsel would submit that the

respondent issued a show cause notice dated 17.09.2009

and the petitioners have given a written reply dated

08.10.2009 denying all the allegations and in reply it was

specifically submitted that as per the valuation certificate,

the registration value is Rs.7,000/- per Square Yard only

by the year 2009 and as such they have neither

suppressed the facts nor the correct value.

NVSK,J

15. Learned senior counsel refers to the impugned Memo

dated 02.01.2009 wherein amounts were charged towards

alleged deficit stamp duty and registration fees and refers

to Section 3 of the Indian Stamp Act, 1899 which is the

charging section and submits that instruments

mentioned therein are only chargeable with stamp duty

subject to the provisions of the Indian Stamp Act, 1899

and the exemptions contained in Schedule-1 and further

submit that the following instruments shall be chargeable

with duty of the amount thereof:

"Thus, under this Act, only instruments mentioned therein are only chargeable with duty specified.

Instrument is defined under section 2 (14) "Instrument" includes every document by which any right or liability, is or purported to be, created, transferred, limited, extended, extinguished or recorded."

16. Learned senior counsel further submits that in the

present case as far as duty charged under item Nos.1 to NVSK,J

3, there are no instruments (documents) at all in the

impugned order dated 02.01.2009 and without there

being any instrument (document) charging stamp duty

does not arise. As such charging of stamp duty and

imposing fine thereon is illegal, without authority,

jurisdiction and the demand cannot sustain.

17. Learned senior counsel would further submit that in

the counter filed by respondent, it is stated that the first

petitioner entered into an unregistered development

agreement dated 02-08-2004 in favour of M/s.Sri Rama

Commercial complex, a proprietary concern to which 1st

petitioner himself is a proprietor in which he claims to be

owner of 700 Sq. Yards under document No.7139 of 2003

and further submits that the said unregistered document

was neither presented for registration nor used nor

mentioned nor enforced for any purpose and is not

relevant for the preset writ petition.

NVSK,J

18. Learned senior counsel further submits that when a

statutory functionary makes an order based on certain

grounds, its validity must be judged by the reasons so

mentioned and cannot be supplemented by fresh reasons

in the shape of affidavit or otherwise. In support of his

submissions, relies on the judgment in Mohinder Singh

Gill and Ors. Vs. The Chief Election Commissioner,

New Delhi and Ors.,1.

19. Learned senior counsel further submits that the

notices are bereft of any reasons and should be supported

by reasons contained in and the said notices must stand

or fall on the reasons given in those notices and cannot

be supported by any other reason that is given by way of

affidavit, counter-affidavit or otherwise. In support of his

submissions relied upon the judgment in 3 Aces,

Hyderabad v. Municipal Corporation of Hyderabad2

(W.P.No.10019 f 1993).

AIR 1978 851-(1978) 1 SCC 405

MANU/AP/0002/1995 NVSK,J

20. Learned senior counsel further submits that the

contentions raised in the counter that the very

registration of the Agreement of Sale-cum- General Power

of Attorney Nos.7139 and 7140 of 2003 are itself on the

basis of misrepresentation, wherein the true value of the

property was not disclosed and that the said property was

facing the main road and at the time of spot inspection it

was noticed that its value is Rs.11,000/- per Sq. Yard as

incorrect and misleading. The petitioner had filed copies

of the sale deeds in material papers along with Writ

Petition. Learned senior counsel further refers to the

recitals in the document No.7139 of 2003 and the plan

attached therein and draws attention of this Court that

the property purchased is facing Rashtrapathi Road of

Nalgonda Town on its west and each Square Yard is

valued at Rs.4400/- in the said document and the recitals

in the document No.7140 of 2003 and plan attached to it

clearly shows that the property purchased is situated

towards eastern border of the property purchased under NVSK,J

document No.7139 of 2003 and facing Bagh Pyare Street

of Nalgonda Town and each Square Yard is valued at

Rs.1100/- for the purpose of registration as such there is

no suppression of any material fact.

21. Learned Assistant Government Pleader for Stamps

and Registration appearing for respondent submits that

in the impugned notice dated 17.09.2009, the petitioners

were requested to explain that both the petitioners have

developed the property into a commercial complex, facing

R.P. Road and development agreement has to be

compulsorily registered and stamp duty to be paid as per

Act (6) B of Schedule 1-A of the Indian Stamp Act, 1899

and that the total property has been sold vide various sale

deeds mentioned in the said notice among them without

registering the development agreement which escaped

charge of stamp duty at 6% and that the total property is

facing R.P. Road and the value is Rs.11,000/- Sq. Yard

but the petitioners have adopted Rs.7,000/- Sq. yard only

as such they have suppressed the said facts in two NVSK,J

documents and action has to be initiated for violation of

Sections 27, 64 and 82 of Registration Act 1908. Learned

Assistant Government Pleader further draws attention of

this Court to the notice dated 17.09.2009 issued by the

District Registrar, Nalgonda wherein the following points

were sought explanation from the petitioners:

"The parties were requested to explain on the following items.

1. There was no GPA to Sri.Badra Reddy for 1350 Sq. Yards but has become owner of the property along with Sri.P.K.R Reddy.

2. There was no GPA to Sri. P.K.R.Reddy for 700 Sq.yrds. But he has become the owner of the property along with Sri. Badra Reddy.

3. Both the above Sri.Badra Reddy and S.K.Kodanda Reddy has developed the property into a commercial complex, facing R.P Road. Development agreement has to compulsory registered as per Art (6) B of Act 1899. The total property has been sold among these two with out registering the development agreement and it has to be charged at 6%.

NVSK,J

4. The total property is facing R.P. Road and two value is Rs.11000/- per Sq. yard. But you have adopted Rs.7000/- only and there by suppressed the fact in two documents and action has to be initiated for violation of Section 27 and 64 of Indian Stamp Act and Section 82 of Indian Registration Act 1908."

ANALYSIS AND CONCLUSION:

22. On a perusal of the Agreements of Sale - cum -

General Power of Attorney vide documents No.7139 and

7140 of 2003, would reveal that both are executed on

19.11.2003. As per the recitals of document No.7139 of

2003, the vendor of the petitioners have agreed to sell the

scheduled property M.H.Nos.5-4-41, 5-4-42, 5-4-43,

5-4-44, 5-4-46, 5-4-47 and 5-4-48, admeasuring 700

square yards or 585.27 square meters situated at

Rashtrapathi Road, Nalgonda Town, for a total sale

consideration of Rs.30,80,000/- and an advance amount

of Rs.7,50,000/- has been paid and after payment of

balance amount, the vendor agreed to execute the sale NVSK,J

deed or deeds and get the same registered in favour of the

purchasers, their nominees, family members or any other

intending purchasers. Similarly, in the document

No.7140 of 2003, for the scheduled property admeasuring

1250 square yards in M.H.No.5-4-45 and 100 square

yards in H.No.5-4-66 and 5-4-66/A, total sale

consideration for Rs.14,85,000/- and advance amount for

Rs.7,50,000/- was received by the owners. In the said

documents power to develop the property was not

conferred and petitioners have not completed the

transaction and thereafter no sale deed has been

registered in favour of the petitioners transferring /

conveying title. As per the said agreements, the

petitioners are authorized to deal with the property for

future and there are no specific recitals to the extent of

developing the property and selling any developed /

constructed property to the third parties.

23. The petitioners have jointly developed the subject

property without having any pre existing right on the NVSK,J

subject property and sold portion of property to third

parties. In the counter, a copy of unregistered

development agreement dated 02.08.2004 was filed,

which was executed in favour of M/s.Sri Rama

Commercial Complex a proprietary concern of which the

1st petitioner is a Proprietor and as per the recitals in the

said document, the 1st petitioner claims to be an owner

and possessor of the land measuring 700 Sq. yards under

a document styled as sale-cum-GPA bearing document

No.7139 of 2003. The very execution of the document by

the 1st petitioner in his individual name (signed by 1st

petitioner himself as 1st party and 2nd party) itself is

misleading and that the very registration of the agreement

of sale - cum - General Power of Attorney Nos.7139 and

7140 of 2003 does not confer power on the petitioners to

develop and sell individual units. On a perusal of the

document bearing No.7139 of 2003, it is noted that

wherein the west side property was facing R.P. Road and

as per the statement furnished under Rule 3 of Andhra NVSK,J

Pradesh Stamps (prevention of under valuation

Instruments Rules 1975), the market value is shown is

Rs.4,400/- per Sq. yard. Similarly, on a perusal of the

document bearing No.7140 of 2003 wherein there is no

reference of R.P. Road in the schedule of property and as

per the statement furnished under Rule 3 of Andhra

Pradesh Stamps (prevention of under valuation

Instruments Rules 1975) the market value is shown as

Rs.1,100/- per Sq. yard. At the time of spot inspection, it

was noticed that the property was facing the Rashtrapati

road a prime locality and the value of which is

Rs.11,000/- per Square Yard and the writ petitioners has

got the documents registered by showing the value as

Rs.7000/- per Sq. Yards.

24. Then in the reply dated 08.10.2009, the petitioners

while denying the allegations submitted that both the

owners of the property executed 2 registered Agreements

of Sale-cum-General Power of Attorney dated 19.11.2003

vide document Nos.7139 and 7140 of 2003 in favour of NVSK,J

the petitioners and the properties were developed by the

GPA holders from out of their own funds and

subsequently were sold as per the registered sale deeds

and that when both the GPA holders have joined in

execution of the sale deeds, automatically the title is

derived no matter whether one particular property is

covered by only one of the Power of Attorney holder.

Therefore there is no illegality at all and in reply to other

objections, petitioners replied that it is not a Development

Agreement as contemplated under Article 6(B) Schedule

1-A of the Indian Stamp Act, 1899 and in the present

case there is no question of any such development. As

regards valuation of the property, the petitioners have

obtained Valuation Certificate before registration of the

document and as per the said certificate, the value is

stated as Rs.7,000/-. Therefore, there is no question of

suppression of facts in the two documents and requested

to drop the proceedings under Sections 27 and 64 of NVSK,J

Indian Stamp Act and Section 82 of Indian Registration

Act 1908.

25. The District Registrar in the Notice dated

17.09.2009 and in the Memo dated 02.01.2009, informed

the petitioners that notices were issued for suppression of

facts which comes under the purview of Sections 27, 64

and 70(1)(2) and GPA is chargeable under Section 47-A of

the Indian Stamp Act, 1899 which are extracted below for

reference.

"27. Facts affecting duty to be set forth in instrument --The consideration if any, the market value of the property and all other facts and circumstances affecting the chargeability of any instrument with duty, or the amount of the duty with which it is chargeable, shall be fully and truly set forth therein.

Provided that a registering officer appointed under the Registration Act, 1908 or any other officer authorized in this behalf, may inspect the property, which is the subject matter of such instrument, make necessary local enquiries call for and examine all the connected records and satisfy that the provisions of this section are complied with.

NVSK,J

47-A. Instruments of conveyance, etc., valuation how to be dealt with- Any instrument of conveyance, exchange, gift, partition, settlement, release, agreement relating to construction, development or sale of any immovable property or power of attorney given for sale, development of immovable property, or any such instrument which is subject to market value under Schedule I-A shall be presented for registration before the registering officer appointed under the Registration Act, 1908 (Central Act 16 of 1908), only after payment of the full amount of the Stamp Duty payable on the consideration value of the property set forth in the instrument or the market value determined as per the Market Value Guidelines prescribed by the Government from time to time, whichever is higher.

Provided that in respect of instruments executed by or on behalf of the Central Government or the State Government or any authority or body incorporate by or under any law for the time being in force and wholly owned by Central or State Government, the market value of any property shall be the value shown in such instrument."

64. Penalty for omission to comply with provisions of section 27. -- Any person who, with intent to defraud the Government :

NVSK,J

(a) executes any instrument in which all the facts and circumstances required by section 27 to be set forth in such instrument are not fully and truly set forth; or

(b) being employed or concerned in or about the preparation of any instrument, neglects or omits fully and truly to set forth therein all such facts and circumstances; or

(c) does any other act calculated to deprive the Government of any duty or penalty under this Act;

shall be punishable with fine which may extend to five thousand rupees.

70. Institution and conduct of prosecution --

(1) No prosecution in respect of any offence punishable under this Act or any Act hereby repealed, shall be instituted without the sanction of the Collector or such other officer as the State Government generally, or the Collector specially, authorizes in that behalf.

(2) The Chief Controlling Revenue-authority, or any officer generally or specially authorized by it in this behalf, may stay any such prosecution or compound any such offence by levying a compounding fee which shall include the deficit stamp duty, if any and a penalty of three times of the deficit stamp duty."

NVSK,J

26. Subsequently, another notice was issued dated

02.01.2009 which was received on 02.01.2010. In the

said notice the District Registrar, Nalgonda considering

the explanation dated 08-10-2009 submitted by the

petitioners has drawn attention to the following rule

position:

"1) According to Sec-5 of the AP apartments (Promotion of Construction and Ownership) Act, 1987, the promoter who intends to transfer any apartment shall invariably, before accepting any sum of money as advance payment or deposit (which shall not exceed 20% of the price) enter into a written agreement as a document. Compulsorily registerable under cl. (b) of sub-section (1) of Sec-17 of the registration Act, 1908.

2) Every registration of sale of undivided share of land which is intended for construction of apartment, must be accompanied by either construction agreement or development agreement in respect of proposed apartment which has to be executed by paying stamp NVSK,J

duty @ 1% on the sale consideration or estimated cost of construction/development, as declared by the party in the document, subject to max., of Rs.20,000/- as per G.O.Ms. No. 1475, Revenue (Regn:1) Department dated:

30-07-2005. This is with effect from 30-07- 2005 prior to that. As per Article 6 (B) of Indian Stamp Act, 1899 the duty is leviable at 5%."

27. In the said notice dated 02.01.2009, it is further

drawn to the petitioners attention that both the

petitioners have no pre existing right over lands as per

General Power of Attorneys and with out having pre

existing right over the property admeasuring 2050 Sq.

Yards, both the petitioners have developed the Property

and before developing the property ought to have entered

into development agreement. Since the property is jointly

developed, the applicable stamp duty on the development

Agreements is to be in accordance to Article 6(B) Schedule

1-A of the Indian Stamp Act, 1899 and the development

agreements are compulsorily registered under Section 17 NVSK,J

(1) of Indian Registration Act 1908. That apart provisions

of Section 5 Andhra Pradesh Apartment Act 1987 are also

applicable. As regards the adoption of the market value

on the property in question was concerned, the

contentions were not accepted. It was further clarified

that obtaining the Market Value Certificate is different

and as per the recitals of the document, the property is

facing R.P. Road which is valued at Rs.11000/- per Sq.

Yard. Though it is facing R.P Road, petitioners adopted

the back side Road Value which comes under the purview

of Sections 27, 64 and 70 (1) (2) of Indian Stamp Act,

1899, as such, petitioners were requested to pay the

deficit duty in terms of the property developed on the said

2000 Sq. yards which was calculated in detail and finally

it was informed to the petitioner that they were liable to

pay the differences of value amounting to Rs.14,91,460/-

+ penalty of 1% from the date of execution of the

instrument.

NVSK,J

28. On a perusal of the calculations made in the

impugned Memo dated 02.01.2009, the District Registrar,

Nalgonda while noting the deviations in the recitals of the

documents had observed the total value of the developed

property on 2000 Sq. yards in the year 2003, wherein 3

floors have been constructed to an extent of 9372 Sq. feet

and cellar was constructed to an extent of 3124 Sq. feet

and the stamp duty calculated was 5% for the

development agreement as per the amendment Act 6 (B).

It was further observed that there was no General Power

of Attorney in favour of the petitioners who became the

owner of the site and stamp duty is chargeable under

Article 47-A of the Indian Stamp Act, 1899.

29. The petitioner had filed copies of sale deeds which

are subject matter of the notice dated 17.09.2009. As per

the recitals in one of the sale deed bearing document

No.6401 of 2009 dated 29.07.2009, it appears that the

petitioners have constituted a partnership firm registered

under the name and style of "M/s.Sree Rama Associates"

NVSK,J

for the purpose of development and sale of the said

property and obtained municipal permission for

construction vide proceedings No.G1/302/2003 dated

02.01.2004 from Municipality, Nalgonda and in

pursuance of the partnership deed bearing No.70 of 2004

dated 11.10.2004, they have developed the said property

into a commercial complex known as "Sree Rama

Complex". Similar recitals were made in all the sale deed

documents.

30. It is pertinent to note that Agreement of Sale - cum -

General Power of Attorney dated 19.11.2003

(Doc.No.7139/2003 & 7140/2003) is only an agreement

of sale for the dealing the property of the petitioners

vendors. However, the partnership deed dated 11.10.2004

entered by the petitioners is for the purpose of

development of the property and accordingly the

Municipal permission was obtained for construction of

commercial complex. The petitioners have constructed the

commercial complex on the basis of the aforesaid NVSK,J

documents which do not confer any right on them for

construction of the said complex.

31. At this juncture it is relevant to extract Articles 6(A)

and 6(B) of Schedule 1A of the Indian Stamp Act:

6. Agreement or Memorandum of an agreement not otherwise provided for A) Where the value --

(a) does not exceed Rs.5,000/- Rs.50/- (for value upto Rs.50.000/-)

(b) exceeds Rs. 5,000/- but does not Rs.100/- (for value exceeding exceeds 20,000/- Rs.50,000/-to 2,00,000/-)

(c) exceeds Rs.20,000/- but does not Rs.200/- (for value exceeding exceed Rs.50,000/- Rs.2,00,000/-)

(d) exceeds Rs.50,000/- Rs.200/- (for value exceeding) Rs.2,00,000/-)

B) If relating to construction of a house Five Rupees for every one hundred or including a multi-unit house or rupees or part thereof on the market building or unit of apartment/flat/ value or the estimated cost of the portion of a multi-storied building or proposed construction development of for development/ sale of any other such property as the case may be, as immovable property. mentioned in the agreement or the value arrived at in accordance with the schedule of rates prescribed by the Public Works Department authorities, whichever is higher

32. The petitioners by constituting a partnership firm by

name 'Sri Rama Associates' have developed the property

and executed various sale deeds in Units in super built

area with un-divided share of land. The said sale deeds NVSK,J

were executed by the petitioners along with the original

owners. The petitioners as per the earlier transactions

vide document Nos.7139 and 7140 of 2003 have not

completed the said transaction and no sale deeds were

executed and registered in favour of the petitioner. In

terms of the said documents, the petitioners have right

only to deal with the property and not to develop. There is

no development agreement copy which is a primary

document to be considered to cover the entire transaction

including the sale of development of the super buildup

area to the land owners which attracts charge of stamp

duty on the constructions made. The petitioners have

invested their own funds, developed the property in

question and executed various sale deeds along with their

vendors. But in the absence of entering into the

development agreement, submissions of the learned

senior counsel that without there being any instrument /

document, charge of stamp duty and consequential

charges and imposing fine thereon does not arise is not NVSK,J

sustainable and cannot be accepted in the absence of

development agreement. Admittedly, the petitioners'

interest was created on the development / construction

and the deviations were noticed through the inspection

works carried out. Even in the absence of any written

agreement for development of the property, and if any

constructions are made thereon and in the present case

constructions were made, completed and sold, as such

stamp duty is attracted and chargeable in terms of Article

6B of Schedule 1A of the Indian Stamp Act, 1899 and the

same cannot be escaped by way of oral agreement.

Therefore, the submissions of the petitioners lacks merit.

33. On a careful perusal of recitals in the documents

bearing Nos.7139 and 7140 of 2003, it would reveal that

the petitioners have entered into an agreement of sale -

cum - General Power of Attorney for the purpose of

dealing the property. However, no title has been conveyed

to the petitioners and in the absence of the same have

jointly developed the properties under the said documents NVSK,J

and constructed a commercial complex by name M/s.Sri

Rama Commercial Complex with a super built up area of

3 floors admeasuring 9372 Sq. feet and cellar

admeasuring 3124 Sq. feet and sold various portions vide

different sale deeds bearing document Nos.6029, 6401,

6402, 6403, 6404 and 2318 of 2009. The notices dated

17.09.2009 and 02.01.2009 issued by the District

Registrar, Nalgonda in which the above documents are

subject matter of demand for deficit stamp duty discloses

that the petitioners have suppressed the facts and

constructed the commercial complex without any

development agreement and sold to various parties and

thereby avoided payment of stamp duty on development

agreement as per Article 6(B) Schedule 1-A of the Indian

Stamp Act, 1899. As such the reasons stated in the

impugned notice bearing No.CC/PF/2009 dated

02.01.2009 to the extent of stamp duty demanded for the

development agreement and the charges under Section

47-A of the Indian Stamp Act, 1899 towards General NVSK,J

Power of Attorney are well founded. In view of the

aforesaid reasons, the impugned order bearing

No.CC/PF/2009 dated 02.01.2009 issued by the District

Registrar, Nalgonda does not warrant any interference

and for the aforesaid reasons this writ petition is devoid of

merits, fails and is liable to be dismissed.

34. As regards the valuations of the property, which are

being questioned by the petitioners, the same are

disputed questions of facts and cannot be decided on the

basis of the affidavits and the petitioners may avail

remedies as available under law.

35. Accordingly, this Writ Petition is dismissed. There

shall be no order as to costs. Miscellaneous applications,

if any pending, shall stand closed.

_________________________________ JUSTICE N.V. SHRAVAN KUMAR June 09, 2025 Note: LR copy to be marked. B/o.PN NVSK,J

THE HON'BLE SRI JUSTICE N.V. SHRAVAN KUMAR

June 09, 2025

Note: LR copy to be marked. B/o.PN

 
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