/2023 INSC 0332/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION   CIVIL APPEAL NO. 8388 OF 2017 Shanti Bhushan (D) thr. Lr. & Ors.               …Appellants           v. State of U.P. & Ors.     ...Respondents J U D G M E N T ABHAY S. OKA, J. FACTUAL ASPECTS 1. The   dispute   involved   in   this   appeal   is   about   the determination   of   the   market   value   of   a   property   at   Allahabad purchased by the appellants under a registered sale deed dated 29 th   November   2010   (the   sale   deed)   from   Hari   Mohan   Das Tandon   (the   vendor).     The   property   has   been   described   in   the Schedule to the sale deed which reads thus:   “SCHEDULE OF THE PROPERTY” Civil Appeal No.8388 of 2017 Page  1  of  26 Part   Portion   of   Free   Hold   Site   No.   49 Civil Station, Allahabad of which Nagar Nigam   No.   is   19   Old,   77/29   New,   and 19­A   Old   79/31   New,   Lal   Bahadur Shastri   Marg   (Elgin   Road),   Allahabad measuring   7818.00   sq.mts.   land alongwith   construction   and   super structure   standing   thereon   shown   in Red   Colour   in   the   annexed   map   and bounded as under:­ BOUNDARIES East :   Part Portion of Freehold Site No. 49   Civil       Station,   Allahabad,   facing Strachey Road which has been released in the favour of the Sellers­ 1st Party as per the compromise. West   :   Site   No.   50   Civil   Station, Allahabad North   :   Elgin   Road   (Lal   Bahadur Shastri Marg) South   :   Site   No.   30   Civil   Station, Allahabad” This property is hereinafter referred to as the sale deed property. 2. According   to   the   case   of   the   appellants,   Bungalow   No.19 and   Cottage   No.19­A   existed   on   the   larger   property.     According to   their   case,   in   the   year   1939,   Bungalow   No.19,   together   with appurtenant land and outhouse as well as cottage no.19­A, was taken   on   rent   by   the   first   appellant’s   father.   The   appellants claimed   to   be   protected   tenants   under   the   United   Provinces Civil Appeal No.8388 of 2017 Page  2  of  26 (Temporary)   Control   of   Rent   and   Eviction   Act,   1947   and subsequently   under   the   U.P.   Urban   Buildings   (Regulation   of Letting,   Rent   and   Eviction)   Act   1972.     According   to   the   case made out by the appellants, by  two letters dated 2 nd   September 1966   and   10 th   September   1966,   the   vendor   agreed   to   sell   the sale   deed   property   to   the   first   appellant’s   father   for   a   total   sale consideration   of   Rs.   1   lakh.     A   sum   of   Rs.   5000/­   was   paid   to the vendor as earnest money.  The land was a leasehold land. It was converted into a freehold land on 8 th  June 2000 by virtue of a   freehold   deed   executed   in   favour   of   the   vendor.     The   first appellant filed a suit for specific performance in the same year. 3. On   29 th   September   2010,   a   compromise   was   arrived   at between   the   vendor   and   the   appellants   under   which   the appellants   agreed   to   give   up   approximately   1/3 rd   of   the   land which   was   a   part   of   the   original   agreement   for   sale   covered   by the   aforesaid   two   letters,   and   agreed   to   take   land   measuring 7818   sq.   meters   along   with   existing   structures   for   the   same consideration which was fixed in the year 1966.   An application to   record   compromise   was   made   in   the   pending   suit   on   5 th October   2010.   On   the   basis   of   the   said   compromise,   on   12 th October   2010,   an   agreement   for   sale   was   executed   by   and between   the   parties.     A   compromise   decree   was   passed   by   the Civil Court on 16 th  November 2010. Civil Appeal No.8388 of 2017 Page  3  of  26 4. Prior to the execution of a fresh agreement for sale, on 29 th September   2010,   the   appellants   filed   an   application   under Section 31 r/w 32 of the Indian Stamp Act, 1899 (for short ‘the Stamp   Act’)   for   adjudication   of   the   stamp   duty   payable   on   the sale   deed   by   forwarding   a   copy   of   the   proposed   sale   deed. However,   no   adjudication   was   made.     On   29 th   November   2010, the   sale   deed   was   executed   by   the   vendor   in   favour   of   the appellants. 5. Two notices were issued to the appellants on 8 th   February 2011 and 15 th  April 2011 by the Assistant Stamp Commissioner in   the  exercise   of   powers  under   Section  47­A  of  the   Stamp   Act, informing the appellants that the Assistant Stamp Collector was considering   the   question   of   payment   of   appropriate   stamp   duty on the sale deed. 6. We   may   note   here   that   by   using   the   rent   capitalisation method,   the   appellants   calculated   Rs.6,67,200/­   as   the   market value of the sale deed property and paid the stamp duty on the said   market   value   quantified   at   Rs.   46,700/­.     In   the   notice dated   15 th   April   2011,   it   was   alleged   that   the   deficiency   in   the stamp   duty   was   to   the   extent   of   Rs.1,33,07,900/­.     The appellants   contested   the   notices   by   filing   written   submissions. The Assistant Stamp Collector, by order dated 6 th  January 2012, held   that   the   market   value   of   the   land   having   an   area   of   7818 sq. meters will have to be calculated at the rate of Rs. 24,000/­ Civil Appeal No.8388 of 2017 Page  4  of  26 per sq. meter. The Assistant Collector noted that four sales had taken   place   in   2010   in   respect   of   a   part   of   the   same   property showing   the   market   value   at   Rs.24,000/­   per   sq.   meter.     By calculating   the  market  value   of   the   land  at  Rs.24,000/­   per   sq. meter,   the   Assistant   Stamp   Collector   added   the   value   of   the structures   as   well   as   mango   trees.     The   Collector   came   to   the conclusion that on the date of the sale deed, the market value of the   sale   deed   property   was   Rs.19,23,08,305/­   on   which   stamp duty of Rs.1,34,61,630/­ was payable.   Taking into account the stamp   duty   of   Rs.   46,700/­   paid   by   the   appellants,   they   were directed   to   pay   a   deficit   stamp   duty   of   Rs.1,34,14,930/­.     A penalty   of   Rs.   27,00,000/­   was   imposed   on   the   appellants. Moreover, they were directed to pay interest at the rate of 1.5% per   month   on   the   deficit   stamp   duty   from   the   date   of   the   sale deed till the realisation of the amount. 7. According   to   the   case   of   the   appellants,   on   1 st   February 2012, they paid a stamp duty of Rs.70 lakhs by demand draft as coercive   action   was   likely   to   be   taken   against   them.     The appellants   preferred   an   appeal   against   the   order   dated   6 th January 2012, which was dismissed by the Appellate Authority. The   appellants   deposited   an   additional   amount   of   Rs.   30   lakhs towards   the   stamp   duty   on   9 th   November   2012.     The   orders   of the   Assistant   Collector   and   the   Appellate   Authority   were subjected to a  challenge by the appellants before the Allahabad Civil Appeal No.8388 of 2017 Page  5  of  26 High Court by invoking writ jurisdiction under Article 226 of the Constitution.     While   affirming   the   market   value   fixed   by   the authorities,   the   High   Court   granted   limited   relief   to   the appellants vide judgment dated 23 rd   January 2013.   The limited relief   was   of   setting   aside   the   demand   of   the   penalty   of Rs.27,00,000/­.     The   present   appeal   is   directed   against   the judgment and order of the High Court.  SUBMISSIONS 8. Shri   Jayant   Bhushan,   the   learned   senior   counsel   who   is appellant   no.3,   appeared   in   person   and   made   submissions   on his  behalf  as  well  as  on  behalf  of  the  other  appellants.    He  has taken   us   through   the   facts   leading   to   the   filing   of   the   writ petition.     Learned   senior   counsel   submitted   that   though   the appellants were entitled to purchase total land measuring 11428 sq. meters as per the agreement for sale, they agreed to give up an area of 3614 sq. meters by agreeing to purchase a lesser area of 7814 sq. meters. However, the agreed monetary consideration was not reduced. 9. The   learned   senior   counsel   submitted   that   the   first appellant’s father was already inducted in the sale deed property as a tenant.  He submitted that when a property is in possession of   a   tenant,   the   market   value   considerably   diminishes.     He stated   that   when   a   willing   purchaser   acquires   a   property   in possession of a tenant, he is aware that he will have to follow a Civil Appeal No.8388 of 2017 Page  6  of  26 long   process   of   law   to   evict   the   tenant.     Therefore,   the   value fetched   by   such   property   is   less   than   the   market   value   of   a comparable   property   which   is   in   possession   of   the   owners.     He urged that the sale, in this case, was of an encumbered property which was on “as is where is” basis. 10. The   learned   senior   counsel   submitted   that   the   market value of a property is ascertained by applying the test of what a willing   buyer   would   pay.   He   submitted   that   while   determining the   market   value   of   a   property   in   possession   of   a  tenant,   when the   property   is   sold   to   the   tenant,   the   market   value   has   to   be apportioned as per the principles laid down in several decisions of   this   Court   in   connection   with   fixation   of   the   market   value   of the   acquired   land   under   the   Land   Acquisition   Act,   1894.     He relied upon decisions of this Court in the case of   Special Land Acquisition   &   Rehabilitation   Officer,   Sagar   v.   M.S. Seshagiri   Rao   &   Another 1   and   Mangat   Ram   and   Others   v. State of Haryana and others 2 .   He submitted that the market value   is   liable   to   be   reduced   if   there   are   encumbrances   on   the property. The market value will be the real market value minus the   value   of   encumbrances   or   liabilities.     He   relied   upon   a decision   of   the  Delhi  High   Court  in   the  case   of   O.N.   Talwar   v. The Collector of Stamps 3 . 1 (1968) 2 SCR 892 2 (1996) 8 SCC 664 3 (1971) 7 DLT 319 Civil Appeal No.8388 of 2017 Page  7  of  26 11. He submitted that the market value of the property further diminishes due to the fact that there was already an agreement of   sale   in   favour   of   the   appellants   under   which   the   vendor   had agreed to sell the property for a price of Rs. 1 lakh. 12. He   submitted   that   though   an   application   for   adjudication of   the   stamp   duty   payable   on   the   proposed   sale   deed   was submitted, there was no response to the said application, and on that   ground,   the   order   of   penalty   imposed   by   the   Assistant Collector has been set aside by the High Court.  13. He   submitted   that   as   per   the   compromise   between   the vendor   and   the   appellants,   the   consideration   agreed   to   be   paid by   the   appellants   was   of   Rs.1   lakh   plus   the   release   of   1/3 rd   of the property.  He submitted that the actual conveyed property to the   appellants   was   2/3 rd   of   the   land   in   respect   of   which   they were tenants.  Therefore, the value of 2/3 rd  land would be 2/3 rd  x (1/3 rd   of   the   value   of   the   entire   land   plus   Rs.1   lakh).     He submitted   that   the   market   value   will   have   to   be   calculated accordingly. 14. The  learned  senior   counsel  also   pointed  out that even  the direction  to  pay interest @ 1.5% per  month  under  Section  47­A (4A)   of   the   Stamp   Act   was   not   justified   as   even   before   the execution of the sale deed, the appellants had voluntarily sought adjudication of the amount payable by way of stamp duty on the Civil Appeal No.8388 of 2017 Page  8  of  26 draft sale deed.   Moreover, he pointed out that by interim order dated   23 rd   September   2013,   the   High   Court   had   stayed   the recovery proceedings. Lastly, he pointed out that a total amount of Rs.1 crore has already been deposited by the appellants.   15. Shri   R.   K.   Raizada,   learned   senior   counsel,   submitted   on behalf of the State that stamp duty payable by the appellants is to   be   calculated   as   per   the   prevailing   market   value   of   the   sale deed   land   on   the   date   of   the   execution   of   the   sale   deed.     He submitted   that   the   value   of   the   property   fixed   by   the   parties under   the   agreement   for   sale   has   no   relevance   to   the determination   of   the   market  value.     The   learned   senior   counsel submitted   that   even   the   consideration   amount   shown   in   the compromise decree has no relevance.  He submitted that when a tenant purchases an immovable property, he becomes full owner of   the   property,   and   he   takes   the   property   without   any encumbrances.   The   learned   senior   counsel   submitted   that   the determination   of   rateable   value   for   the   purposes   of determination   of   property   taxes   is   always   made   on   the   basis   of hypothetical   rent   which   the   property   may   fetch.     He   submitted that   the   rateable   value   fixed   under   municipal   laws   is   not   the market   value   for   the   purposes   of   the   Stamp   Act.     He   would submit that the Assistant Collector, the Appellate Authority, and the   High   Court   have   concurrently   held   that   the   appellants   are Civil Appeal No.8388 of 2017 Page  9  of  26 liable   to   pay   deficit   stamp   duty.     The   said   orders   call   for   no interference. 16. As   far   as  the   determination   of  market  value   is   concerned, learned  senior  counsel  appearing  for  the  appellants  relied upon the   decision   of   Karnataka   High   Court   in   the   case   of   The Commissioner   of   Wealth   Tax   Mysore,   Bangalore   v.   V.C. Ramachandran 4 . CONSIDERATION OF SUBMISSIONS AND OUR VIEWS 17. It   is   not   in   dispute   that   stamp   duty   on   a   conveyance   will be   payable   as   per   the   market   value   prevailing   on   the   date   of conveyance.  In fact, the appellants themselves have relied upon Article   23   of   Schedule   IB   of   the   Stamp   Act   as   applicable   to   the State   of   Uttar   Pradesh.     They   have   placed   reliance   on   the   said provision in their written submissions filed before the Assistant Collector.     Paragraphs   2   to   4   of   their   written   submissions   read thus:  “2.   The   stamp   duty   payable   on   a  sale   deed is governed by Article 23 of Schedule I of the Indian Stamp Act. In the Central Act, Article 23  a  stamp   duty   is   payable   on   the   value   of the consideration of such conveyance as set forth in the sale deed. The consideration as contained in the sale deed is Rs.1 lakh and therefore,   if   the   sale   deed   was   governed   by the   Central   Act   only,   without   the   UP 4 (1966) 60 ITR 103. Civil Appeal No.8388 of 2017 Page  10  of  26 Amendment   the   Stamp   Duty   would   have been payable on the amount of Rs.1 lakh.  3.   However,   the   Indian   Stamp   Act   in   its application to UP has been amended by the UP   (Stamp   Amendment   Act   1952)   and Article 23 of Schedule IB as applicable to UP provides as below:­  "Article   23   conveyance   (as   defined   by Section   2   (10)   not   being   a   transfer charge or exempt under No.62.   Where the   amount   or   value   of   the consideration   of   such   conveyance as set forth therein or market value of the property which is the subject of   such   conveyance,   whichever   is greater ……. ” 4.     So   this   provision   which   is   applicable   to the case in hand provides that if the market value   of   the   immovable   property   is   higher than   the   value   of   the   consideration   as   set forth   in   the   deed   of   conveyance,   the   stamp duty will be payable on the market value of the immovable property which is the subject matter of the conveyance deed.” (emphasis added) Article   23   of   Schedule   IB   applicable   to   the   State   of   Uttar Pradesh, reads thus: ­ “Description of Instrument Proper Stamp­duty 23.   Conveyance   [as   defined by   section   2(10)]   not   being   a Transfer   charged   or Sixty rupees. Civil Appeal No.8388 of 2017 Page  11  of  26 exempted under No.62 –  (a)   if   relating   to   immovable property   where   the   amount or   value   of   the   consideration of   such   conveyance   as   set forth   therein   or   the   market value   of   the   immovable property which is the subject of   such   conveyance, whichever is greater does not exceed Rs.500. Where it exceeds Rs.500 but   does   not   exceed Rs.1,000. One   hundred   and twenty­five rupees. and   for   every   Rs.1,000 or part thereof in excess or Rs.1,000. One   hundred   and twenty­five rupees. Provided   that   the duty   payable   shall be rounded off to the next   multiple   of   ten rupees. (b)   if   relating   to   movable property   where   the   amount or   value   of   the   consideration of   such   conveyance   as   set forth therein does not exceed Rs.1,000. Twenty rupees and   for   every   Rs.1,000 or part thereof in excess of Rs.1,000. Twenty rupees” 18. At this stage, we  may  note  that the  Stamp  Act is  a taxing statute.  In interpreting  such  a statute,  equitable  considerations Civil Appeal No.8388 of 2017 Page  12  of  26 cannot   be   applied.     A   taxing   statute   has   to   be   interpreted   in accordance   with   what   is   clearly   expressed   therein.   While interpreting   such   a   statute   and   determining   the   liability   to   pay tax, the provisions are required to be construed strictly.  In other words,   the   rule   of   literal   construction   must   be   applied   while interpreting   a  taxing   statute.  It  must  be  interpreted   in  terms   of the natural construction of the words used. There is no scope to imply anything which is not expressly provided. 19. In   view   of   Article   23   of   Schedule   I   of   the   Stamp   Act,   the stamp duty payable on a conveyance will be in accordance with the   market   value   of   the   subject   property   on   the   date   of   the conveyance unless the consideration shown therein is more than the prevailing market value.   A useful reference can be made to a  decision   of   this  Court  in  the   case  of  the   State   of   Rajasthan and others v. Khandaka Jain Jewellers 5 .  Paragraphs 18 and 19 of the said decision read thus:  “18.   The   contention   of   the   learned counsel   for   the   State   that   as   per   Section 17 of the Act, the market value has to be taken   into   consideration   because   Section 17   stipulates   that   all   the   instruments chargeable   with   duty   and   executed   by person of India shall be stamped before or “at   the   time   of   execution”.   The   word “execution”   has   been   defined   in   Section 2(12)   of   the   Act   which   says   that 5 (2007) 14 SCC 339 Civil Appeal No.8388 of 2017 Page  13  of  26 “execution”   used   with   reference   to   the instruments,   mean   “signed”   and “signature”.   Therefore,   it   shows   that   the document   which   is   sought   to   be registered   has   to   be   signed   by   both   the parties.   Till   that   time   the   document   does not   become   an   instrument   for registration.   A   reading   of   Section   2(12) with Section 17 clearly contemplates that the   document   should   be   complete   in   all respects   when   both   the   parties   should have  signed  it with   regard  to  the  transfer of the immovable property. It is irrelevant whether   the   matter   had   gone   in   for litigation. 19.   It may be mentioned that there is a difference   between   an   agreement   to sell   and   a   sale.   Stamp   duty   on   a   sale has to be assessed on the market value of the property at the time of the sale, and   not   at   the   time   of   the   prior agreement   to   sell,   nor   at   the   time   of filing   of   the   suit.   This   is   evident   from Section 17 of the Act. It is true that as per   Section   3,   the   instrument   is   to   be registered on the basis of the valuation disclosed   therein.   But   Section   47­A   of the   Rajasthan   (Amendment)   Stamp Duty   Act   contemplates   that   in   case   it is   found   that   properties   are undervalued   then   it   is   open   for   the Collector   (Stamps)   to   assess   the correct   market   value.   Therefore,   in   the present   case   when   the   registering Civil Appeal No.8388 of 2017 Page  14  of  26 authority   found   that   valuation   of   the property  was not  correct as mentioned in the   instrument,   it   sent   the   document   to the   Collector   for   ascertaining   the   correct market value of the property.” (emphasis added) Ultimately in paragraph 22, this Court held thus: “22.   In   this   background,   if   we   construe Section   17   read   with   Section   2(12)   then there is no manner of doubt that at the time   of   registration,   the   registering authority   is   under   an   obligation   to ascertain   the   correct   market   value   at that   time,   and   should   not   go   by   the value mentioned in the instrument.” (emphasis added) 20. Hence,   when  a  sale  deed  is   presented   for  registration,   the registering authority must ascertain the correct market value of the   property   subject   matter   of   the   document   on   the   date   of execution   of   the   document.     The   stamp   duty   is   payable   on   the basis   of   such   market   value   and   not   on   the   consideration mentioned   in   the   document.   If   the   consideration   mentioned   is more than the market value, the stamp duty will be payable on the   consideration   shown.     Moreover,   the   market   value mentioned   in   the   agreement   for   sale   or   the   market   value prevailing   on   the   date   of   the   agreement   or   the   market   value prevailing on the date on which the bargain was struck is of no relevance   for   deciding   the   stamp   duty.     The   relevant   market Civil Appeal No.8388 of 2017 Page  15  of  26 value   is   the   one   which   prevails   on   the   date   of   execution   of   the conveyance.   Therefore,   we   have   no   manner   of   doubt   that   the appellants   were   under   an   obligation   to   pay   stamp   duty calculated on the market value of the sale deed property on the date of execution of the sale deed.  21. As stated earlier, stamp duty was paid by the appellants by taking   the   market   value   of   the   sale   deed   property   at Rs.6,67,200/­. This market value was fixed by adopting method used for levy of property tax under the Municipal laws.   Such a value   cannot   be   taken   as   the   basis   for   determining   the   market value for the purposes of Article 23. 22. Now we turn to the provisions of Section 47­A of the Stamp Act   as   applicable   to   the   State   of   Uttar   Pradesh   at   the   relevant time. Section 47­A reads thus:  "47A.   Instruments   of   conveyance   etc.,   if undervalued,   how   to   be   dealt   with:   –     (1)(a) If the market value of any property which is the   subject   of   any   instrument   on   which duty   is   chargeable   on   the   market   value   of the property as set forth in such instrument is   less   than   even   the   minimum   value determined   in   accordance   with   the   rules made   under   the   Act,   the   registering   officer appointed   under   the   Registration   Act,   1908 shall,   notwithstanding   anything   contained in   the   said   Act,   immediately   after presentation  of such instrument and before accepting   it   for   registration   and   taking   any Civil Appeal No.8388 of 2017 Page  16  of  26 action   under   section   52   of   the   said   Act, require the person liable to pay stamp duty under   section   29,   to   pay   the   deficit   stamp duty   as   computed   on   the   basis   of   the minimum   value   determined   in   accordance with   the   said   rules   and   return   the instrument   for   presenting   again   in accordance   with   section   23   of   the Registration Act, 1908.  (b)  When  the  deficit  stamp  duty   required  to be   paid   under   clause   (a),   is   paid   in   respect of   any   instrument   and   the   instrument   is presented   again   for   registration,   the registering   officer   shall   certify   by endorsement thereon, that the deficit stamp duty   has   been   paid   in   respect   thereof   and the   name   and   the   residence   of   the   person paying them and register the same.  (c)   Notwithstanding   anything   contained   in any   other   provisions   of   this   Act,   the   deficit stamp duty may be paid under clause (a) in the   form   of   impressed   stamp   containing such declaration as may be prescribed.  (d)   If   any   person   does   not   make   the payment   of   deficit   stamp   duty   after receiving   the   order   referred   to   in   clause   (a) and   presents   the   instrument   again   for registration,   the   registering   officer   shall, before   registering   the   instrument,   refer   the same   to   the   Collector   for   determination   of the   market   value   of   the   property   and   the proper duty payable thereon. (2)   Without   prejudice   to   the   provisions   of sub­section   (1),   if   such   Registering   Officer, while   registering   any   instrument   on   which Civil Appeal No.8388 of 2017 Page  17  of  26 duty   is   chargeable   on   the   market­value   of the  property,  has  reason  to  believe  that the market­value   of   the   property,   which   is   the subject   of   such   instrument,   has   not   been truly   set   forth   in   the   instrument,   he   may, after   registering   such   instrument,   refer   the same   to   the   Collector   for   determination   of the   market­value   of   such   property   and   the proper duty payable thereon­ (3)   On   receipt   of   a   reference   under   sub­ section   (1)   or   sub­section   (2),   the   Collector shall,   after   giving   the   parties   a   reasonable opportunity of being heard and after holding an   enquiry   in   such   manner   as   may   be prescribed   by   rules   made   under   this   Act, determine   the   market   value   of   the   property which   is   the   subject   of   the   instrument   and the   duty   as   aforesaid.     The   difference,   any, in   the   amount   of   duty   shall   be   payable   by the person liable to pay the duty. Explanation.   ­   The   payment   of   deficit stamp   duty   by   any   person   under   any order   of   registering   officer   under   sub­ section (1) shall not prevent the Collector from   initiating   proceedings   on   any instrument under sub­section (3). (4)   The   Collector   may,   suo   motu,   or   on   a reference   from   any   court   or   from   the Commissioner   of   Stamps   or   an   Additional Commissioner   of   Stamps,   or   a   Deputy Commissioner   of   Stamps   or   an   Assistant Commissioner   of   Stamps   or   any   Officer authorized  by  the Board  of Revenue  in that behalf,   within   four   years   from   the   date   of registration   of   any   instrument   on   which duty   is   chargeable   on   the   market   value   of Civil Appeal No.8388 of 2017 Page  18  of  26 the   property,   not   already   referred   to   him under sub­section (1) or sub­section (2), call for   and   examine   the   instrument   for   the purpose   of   satisfying   himself   as   to   the correctness   of   the   market   value   of   the property   which   is   the   subject   of   such instrument   and   the   duty   payable   thereon and   if   after   such   examination,   he   has reason   to   believe   that   the   market   value   of such   property   has   not   been   truly   set   forth in   the   instrument,   he   may   determine   the market value of such property and the duty payable   thereon   in   accordance   with   the procedure   provided   for   in   sub­section   (3). The difference, if any, in the amount of duty shall be payable by the person liable to pay the duty. Provided   that,   with   the   prior   permission of   the   State   Government,   an   action under   this   sub­section   may   be   taken after   the   period   of   four   years   but   before the period of eight years from the date of the   registration   of   the   instrument   on which   the   duty   is   chargeable   on   the market value of the property.  Explanation   ­   The   payment   of   deficit stamp   duty   by   any   person   by   any   order of   the   registering   officer   under   sub­ section (1) shall not prevent the Collector from   initiating   proceedings   on   any instrument under sub­section (3).  (4)   If   on   enquiry   under   sub­section   (2)   and examination   under   sub­section   (3)   the Collector   finds   the   market   value   of   the property – Civil Appeal No.8388 of 2017 Page  19  of  26 (i) truly set forth and the document duly stamped, he shall certify by endorsement that   it   is   duly   stamped   and   return   it   to the person who made the reference;  ii)   not   truly   set   forth   and   not   truly stamped, he shall require the payment of the   proper   duty   or   the   amount   required to   make   up   the   deficiency   in   the   same together with a penalty of an amount not exceeding   four   times   the   amount   of proper duty or the deficit portion thereof. (4A)   The   Collector   shall   also   require   along with   the   deficit   stamp   duty   or   penalty required to be paid under clause (ii) of sub­ section (4), the payment of a simple interest at   the   rate   of   one   and   half   per   cent   per mensem   on   the   amount   of   deficit   stamp duty   calculated   from   the   date   of   the execution   of   the   instrument   till   the   date   of actual payment: Provided   that   the   amount   of   interest under   this   sub­section   shall   be recalculated   if   the   amount   of   deficit stamp   duty   is   varied   on   appeal   or revision   or   by   any   order   of   a   competent Court or authority. (4B)   The   amount   of   interest   payable   under sub­section   (4A)   shall   be   added   to   the amount   due   and   be   also   deemed   for   all purposes to be part of the amount required to be paid. (4C)   Where   realisation   of   the   deficit   stamp duty   remained   stayed   by   any   order   of   any Court or authority and such order of stay is Civil Appeal No.8388 of 2017 Page  20  of  26 subsequently   vacated,   the   interest   referred to   in   sub­section   (4A)   shall   be   payable   also for   any   period   during   which   such   order   of stay remained in operation. (4D)   Any   amount   paid   or   deposited   by,   or recovered   from,   or   refundable   to,   a   person under the provision of this Act, shall first be adjusted   towards   the   deficit   stamp   duty   or penalty   outstanding   against   him   and   the excess,   if   any,   shall   then   be   adjusted towards the interest, if any, due from him.” 23. Accordingly, in this case, an adjudication was made by the Assistant   Stamp   Collector.     After   inspection   of   the   sale   deed property,   the  Assistant  Stamp  Collector  came   to   the   conclusion that   the   description   of   the   property   in   the   sale   deed   was incorrect.     The   Assistant   Collector   observed   that   in   the   sale deed, the covered area of the land is shown as 970 meters, but actually,   it   was   found   to   be   995   sq.   meters.     The   Assistant Collector   referred   to   four   sale   transactions   of   the   year   2010 which were in relation to the properties which were a part of the same   larger   property   wherein   the   market   value   shown   was   Rs. 24,000/­   per   sq.   meter.     The   determination   of   market   value   by taking the market value at Rs. 24,000/­ per sq. meters has been approved by the Assistant Collector, Appellate Authority and the High Court.  24. It   appears   to   be   an   accepted   position   that   the   appellants were tenants of the vendor in respect of the sale deed property. Civil Appeal No.8388 of 2017 Page  21  of  26 The   test   for   determination   of   the   market   value   is   very   simple. The market value is the one which a  bona fide  and willing buyer will offer. It is apparent that if the property subject matter of the sale   is   in   possession   of   the   vendor   himself,   the   bona   fide purchaser   will   offer   more   price   for   the   property   than   the   price which he may offer for a similar property which is in possession of a tenant. There is no doubt that a property in possession of a tenant or tenants will fetch lesser value in the open market than the market value of a similar property exclusively in possession of   the   vendor.   The   reason   is   that   the   buyer   will   not   get   actual possession   of   the   portion   of   the   property   in   possession   of   the tenant.  25. The   market   value   can   be   determined   by   the   comparison method even in case of a property in possession of tenants.  For example, if there is a sale transaction of a property in possession of   a   tenant   which   is   comparable   to   the   property   sought   to   be valued   and   if   the   said   sale   transaction   is   held   to   be   a   genuine transaction,   market   value   can   be   fixed   on   the   basis   of   the   sale transaction.     If   no   comparable   instances   are   found,   the   market value   can   be   fixed   of   the   property   in   possession   of   tenants   by making   an   appropriate   deduction   from   the   market   value   of   a comparable property in which there are no tenants. 26. In the written submissions, the learned counsel appearing in   person   has   suggested   a   formula   for   calculating   the   market Civil Appeal No.8388 of 2017 Page  22  of  26 value by taking into consideration the market value on the date of agreement for sale (1966) and the market value of the 1/3 rd  of the   land   given   up   by   the   appellants   by   way   of   compromise. However,   this   contention   is   obviously   not   acceptable   as   the market value of the property sold will have to be determined on the date of execution of the sale deed.  27. The   Assistant   Collector,   the   Appellate   Authority,   and   the High Court have not decided the issue in terms of what we have held   above.   Even   if   the   guidance   value   of   Rs.   24,000/­   per   sq. meter  is  to  be  taken  as  the  market value of the  sale  deed land, necessary   deductions   will   have   to   be   made   from   the   market value   as   the   appellants   were   already   in   possession   of   the   sale deed   land   as   tenants.   The   extent   to   which   deduction   can   be made   will   depend   upon   the   nature   of   the   tenancy   and   other material   factors.   Some   tenancies   may   be   protected   under   the relevant   rent   control   legislation,   whereas   some   may   not   be protected.  That is all a matter of evidence. 28. The issue regarding the market value of the sale deed land on   the   date   of   execution   of   the   sale   deed   is   required   to   be decided   by   permitting   the   parties   to   adduce   oral   and documentary   evidence.   The   Assistant   Collector   will   have   to ascertain   whether   a   comparable   sale   instance   of   a   property   in possession   of   tenants   is   available.     If   it   is   not   available,   the Assistant Collector will have to ascertain the market value of the Civil Appeal No.8388 of 2017 Page  23  of  26 sale   deed   property   on   the   relevant   date   again   by   comparison method by taking market value of a comparable property which does not have encumbrance of tenancy.  Thereafter, he will have to   determine   the   percentage   of   the   deduction   which   should   be made   from   the   market   value   in   the   facts   of   this   case.   These questions   are   to   be   decided   by   the   Assistant   Collector   on   the basis   of   the   evidence   on   record.     Therefore,   subject   to   what   we have held in the judgment, we propose to send back the case to the   Assistant   Stamp   Collector   for   determination   of   the   market value   of   the  sale  deed  land   on   the  date   of  execution   of   the  sale deed. 29. The appellants have already deposited a sum of Rs.1 crore towards   the   amount   made   payable   by   them.     The   sum   amount will   be  subject to   the   final  adjudication   by  the  Assistant  Stamp Collector.     If   the   Assistant   Stamp   Collector   comes   to   the conclusion   that   the   market   value   of   the   land   and   structures   is lesser than what was determined earlier by the Assistant Stamp Collector, the appellants will be entitled to a refund of the excess amount paid with interest at the rate of 8% per annum from the date   on   which   the   amount   was   paid   till   the   date   on   which   the refund is made.  If it is found that the deficit stamp duty exceeds Rs.1   crore,   the   appellants   will   have   to   make   good   the   said amount.   Sub­section   4A  of   Section   47A   is   in   mandatory   terms. The   use   of   the   word   ‘shall’   make   it   clear   that   the   Collector   has Civil Appeal No.8388 of 2017 Page  24  of  26 no   choice   but  to  impose   interest  at  the   rate   of   1.5%  per  month on   the   deficit   amount.     We   are   not   disturbing   the   judgment   of the   High   Court   insofar   as   it   relates   to   penalty   as   the   State Government has not challenged that part. 30. Hence,   we   set   aside   the   impugned   judgment   of   the   High Court as well  as  the  judgment of  the Assistant Stamp  Collector and   the   Appellate   Authority   and   remand   the   case   for   fresh consideration   to   the   Assistant   Stamp   Collector.     However,   we confirm  that part of  the impugned judgment of  the High  Court, by   which   it   was   held   that   the   appellants   are   not   liable   to   pay penalty.     The   Assistant   Stamp   Collector   shall   permit   the appellants   to   lead   evidence   on   the   issue   of   valuation.     The Assistant   Stamp   Collector   is   directed   to   conclude   the proceedings   as   early   as   possible   and   preferably   within   a   period of six months from today. 31. The   appeal   is,   accordingly,   allowed   on   the   above   terms with no order as to costs. .…….….…..………J.  (Abhay S. Oka) .…….………...……J. (Rajesh Bindal) New Delhi; April 25, 2023.      Civil Appeal No.8388 of 2017 Page  25  of  26 Civil Appeal No.8388 of 2017 Page  26  of  26