/2022 INSC 0325/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 3070 OF 2022 (@ SPECIAL LEAVE PETITION (CIVIL) NO. 34723 OF 2016) ASSET RECONSTRUCTION CO. (INDIA) LTD.         ...APPELLANT(S) VERSUS CHIEF CONTROLLING REVENUE AUTHORITY      ...RESPONDENT(S) J U D G M E N T V. Ramasubramanian, J. 1. Aggrieved   by   the   opinion   rendered   by   the   Full   Bench   of   the High Court of Gujarat in a Stamp Reference under Section 54(1)(a) of the Gujarat Stamp Act, 1958 ( hereinafter referred to as the ‘Act’ ), made   by   the   Chief   Controlling   Revenue   Authority   of   the   State   of Gujarat,   the  Asset   Reconstruction   Company   (India)   Ltd.,  has   come up with the above appeal. 1 2. We   have   heard   Mr.   V.   Chitambaresh,   learned   senior   counsel appearing for the appellant and Ms. Archana Pathak Dave, learned counsel appearing for the State of Gujarat. 3. The   Oriental   Bank   of   Commerce   (‘ OBC’   for   short )   granted certain facilities to a borrower  and the borrower committed default in   repayment.   Unable   to   recover   the   loan,   the   Bank   assigned   the debt   in   favour   of   the   appellant   herein,   which   is   an   Asset Reconstruction Company registered with the Reserve Bank of India under   Section   3   of   The   Securitisation   and   Reconstruction   of Financial   Assets   and   Enforcement   of   Security   Interest   Act,   2002 ( hereinafter referred to as ‘Securitisation Act 2002’ ).  The assignment made by the OBC was under an Agreement dated 18.11.2008. The Assignment   Agreement   was   registered   with   the   Sub­Registrar, Bharuch,   on   18.11.2008.   In   fact,   the   registration   of   the   document was preceded by an adjudication under Section 31 of the Act. 4. However,   an   audit   objection   was   raised   by   the   Office   of   the Accountant   General   on   the   ground   that   the   deed   of   assignment contained   a   reference   to   a   Power   of   Attorney   (‘PoA’   for   short )   in Schedule   3   and   that   the   said   PoA   was   chargeable   to   stamp   duty 2 under   Article   45(f)   of   Schedule­I   to   the   Act.   A   demand   for   deficit stamp   duty   to   the   tune   of   Rs.23,53,800/­   was   raised   pursuant   to the audit objection. 5. Thereafter,   the   Deputy   Collector   (Stamp   Duty)   referred   the matter   to   the   Chief   Controlling   Revenue   Authority,   who   in   turn issued  a   notice   to   the  appellant   herein.  After   considering   the   reply submitted by the appellant, the Chief Controlling Revenue Authority passed   an   order   dated   04.01.2012   setting   aside   the   order   of adjudication   passed   on   23.10.2008   and   directing   recovery   of   the deficit stamp duty. 6. Aggrieved   by   the   said   order,   the   appellant   submitted   an application   under   Section   54(1)(a)   of   the   Act.   On   the   said application,   the   Chief   Controlling   Revenue   Authority   referred   the following two questions for the opinion of the Court:­ “(A) Whether   the   objection   raised   by   the   Account General,   Ahmedabad   in   audit   para,   in   the   year   2008   is proper or not, as per Article­45(f) of the Bombay Stamp Act, 1958 or not? (B) Whether   the   Asset   Reconstruction   Company   (India) Limited   is   liable   to   pay   stamp   duty   of   Rs.24,94,100/­   i.e. 4.9% as per Article­20(a) of the Bombay Stamp Act or not?” 3 7. For finding an answer  to the above questions, the Full Bench of   the   High   Court   examined   the   recitals   contained   in   the   deed   of assignment   and   found   that   the   Bank   had   agreed   to   execute   an irrevocable   PoA   in   favour   of   the   appellant   herein,   substantially   in the form set out in Schedule 3 of the deed of assignment. The form set   out   in   Schedule   3   contained   recitals   empowering   the   assignee, as   the   agent   of   the   Bank,   to   sell   any   immovable   property. Therefore, considering the fact that Article 45(f) of Schedule I to the Act   makes   a   PoA   given   for   a   consideration   and   containing   an authority to sell any immovable property chargeable to stamp duty as   a   conveyance,   the   High   Court   came   to   the   conclusion   that   the appellant has to pay stamp duty as fixed by Article 45(f). The High Court   opined   that   merely   because   the   power   to   sell,   forms   part   of the   deed   of   assignment  under   Schedule   3,   the   appellant   could  not escape   the   charge   of   duty   and   that   the   PoA   is   required   to   be considered independently.  8. But we do not think that the above reasoning can be accepted. First of all, what was presented for registration by the appellant was a   single   document   namely   an   “Assignment   Agreement”.   Clause 4 11.12  of the  Assignment  Agreement  contained recitals  to  the effect that   the   seller   (assignor,   namely   the   OBC )   had   agreed   to   execute simultaneously   with   the   execution   of   the   deed   of   assignment,   an irrevocable   PoA,   substantially   in   the   form   set   out   in   Schedule   3. What   was   contained   in   Schedule   3   to   the   Assignment   Agreement was the format of an irrevocable PoA. 9. The   High   Court   overlooked   the   fact   that   there   was   no independent   instrument   of  PoA  and  that  in  any  case, the  power  of sale   of   a   secured   asset   flowed   out   of   the   provisions   of   the Securitisation Act, 2002 and not out of an independent instrument of   PoA.   Section   2(zd)   of   the   Securitisation   Act,   2002   defines   a ‘secured   creditor’   to   mean   and   include   an   Asset   Reconstruction Company.   The   appellant   has   acquired   the   financial   assets   of   OBC in terms of Section 5(1)(b) of the Securitisation Act, 2002. Therefore, under   sub­section   (2)   of   Section   5   of   the   Securitisation   Act,   2002, the appellant shall be deemed to be the lender and all the rights of the Bank vested in them. In fact, under Amendment Act 44 of 2016, sub­section (1A) was inserted in Section 5 of the Securitisation Act, exempting   from   stamp   duty,   any   document   executed   by   any   bank 5 under   Section   5(1)   in   favour   of   an   Asset   Reconstruction   Company acquiring   financial   assets   for   the   purposes   of   asset   reconstruction or   securitization.   Though   the   said   amendment   may   not   be applicable  to   the   case   of  the   appellant,   as  the   deed  of   assignment, in   this   case,   was   executed   long   prior   to   the   amendment,   we   have just  taken   note  of  the   amendment  to   show  how  far   the  Parliament has gone. 10. Article 45(f) of Schedule I to Act, reads as follows:­ (f) (i)   when   given   for consideration   and authorizing   the attorney   to   sell   any immovable property The   same   duty   as   is   leviable on a conveyance under Article 20   for   the   amount   of   the consideration   or,   as   the   case may   be,   the   market   value   of the   immovable   property whichever is greater; 11. For   invoking   Article  45(f),   two   conditions  have   to   be  satisfied. They   are,   (i)   the   PoA   should   have   been   given   for   a   consideration; and   (ii)   an   authorization   to   sell   any   immovable   property   should flow out of the instrument. 12. In the case on hand, the consideration paid by the appellant to OBC, was for the purpose of acquisition of the financial assets, in respect of a particular borrower. The draft of the PoA contained in 6 Schedule   3   of   the   deed   of   assignment   was   only   incidental   to   the deed   of   assignment.   The   deed   of   assignment   has   already   been charged to duty under Article 20(a) which deals with “ conveyance ”. In   fact   Article   45(f)   also   requires   a   PoA   covered   by   the   said provision to be chargeable to stamp duty under Article 20. 13. But   what   has   happened   in   this   case   was   that   under   a Notification   bearing   No.GHM/2002­5­M   STP­102000­2749/H­1 dated 25 th  January, 2002, the Government ordered the reduction of stamp duty  payable on an instrument of securitization of loans or assignment of debt with underlying securities, to 75  paise  for every Rs.1000 or part thereof.  This Notification reads as follows:­ “In exercise of the powers conferred by clause (a) of Section   9   of   the   Bombay   Stamp   Act,   1958   (Bom   LX   of 1958) and in supersession of Government Orders Revenue Department   No.   GHM­98­22­M­STP­1096­2527­H­1   dated 26.02.1998,   the   Government   of   Gujarat   hereby   reduces from   the   date   of   publication   of   this   order   the   duty   with which   an   instrument   of   securitization   of   loans   or assignment   of   debt   with   underlying   securities   chargeable under   Article   20   (a)   of   Schedule   I   to   the   said   Act   to   75 paise   for   every   rupees   1000   or   part   thereof   the   loan securitised or debt assigned with underlying securities. By   order   and   in   the   name   of   the   Governor   of Gujarat.” 7 14. The   above   Notification   was   amended   by   a   subsequent Notification   bearing   No. GHM/2003/28/STP/102002/2065/H­1 dated 1 st  April, 2003.  The said Notification reads as follows:­ “In   exercise   of   powers   conferred   by   clause   (a)   of section   9   of   the   Bombay   Stamp   Act,   1958   (Bom   LX   of 1958),   the   Government   of   Gujarat   hereby   amends Government   Order   No.   GHM/2002/5/M/STP/102000/ 2749/H­1, dated 25 th  January, 2002 as follows, namely:­ In   the   said   order,   for   the   words   and   figures   “to seventy  five   paise   for  every  rupees   1000   or  part   thereof” the words and figures “subject to maximum of rupees one lakhs,   seventy­five   paise   for   every   rupees   1000   or   part thereof” shall be substituted. By   order   and   in   the   name   of   the   Governor   of Gujar at.” 15. In view of the Notification dated 01.04.2003 issued in exercise of the power  to reduce, remit or  compound the duty, conferred by Section 9(a) of the Act, the amount of duty  chargeable in terms of Article 20(a) was capped at Rs. 1,00,000/­. In addition to the said amount   of   Rs.1,00,000/­,   the   appellant   was   asked   to   pay   an additional   duty   of   Rs.40,000/­   under   Section   3­A.     The   appellant has thus paid a total amount of Rs.1,40,000/­ with the instrument having been charged as a conveyance under Article 20(a). 16. In   all   taxing   Statutes,   there   are   taxing   provisions   and machinery provisions. Once a single instrument has been charged 8 under   a   correct   charging   provision   of   the   Statute,   namely   Article 20(a), the Revenue cannot split the instrument into two, because of the reduction in the stamp duty facilitated by a notification of the Government issued under Section 9(a).  In other words after having accepted   the   deed   of   assignment   as   an   instrument   chargeable   to duty as a conveyance under Article 20(a) and after having collected the  duty  payable on  the  same, it  is not open  to  the  respondent to subject the same instrument to duty once again under Article 45(f), merely   because   the   appellant   had   the   benefit   of   the   notifications under Section 9(a). Since the impugned order of the High Court did not   address   these   issues   and   went   solely   on   the   interpretation   of Article   45(f),   the   same   is   unsustainable.   Therefore,   the   appeal   is allowed and the impugned order is set aside. The demand made by the Chief Controlling Revenue Authority is consequently set aside. There will be no order as to costs. ………………………………….J. (Hemant Gupta) 9 ………………………………….J. (V. Ramasubramanian) New Delhi April  26, 2022    10