RAJASTHAN HIGH COURT National Bearing Company Vs. State, (Rajasthan) C. W. P. No. 225 of 2000. (Mohammad Rafiq, J.) 14.08.2007 ORDER Mohammad Rafiq, J. 1. The petitioner which is a registered company under the Indian Companies Act, 1956 is challenging the order dated 27-7-1999 passed by the Additional Collector (Stamps), Jaipur by which it was required to deposit stamp duty for registration of its amended Memorandum of Association @ 0.5% ad valorem on the enhanced share capital amount. 2. The petitioner-company was incorporated in the name and style of National Bearing Company (Jaipur) Ltd. under the Jaipur Companies Act, 1942 at Jaipur on 13-1-1948 with its registered Office at Jaipur. Clause 5 of its Memorandum of Association prior to the amendment dated 16-10-1998 contained thus:- "5. The capital of the Company is Rs. 5,75,00,000 (Rupees Five Crores Seventy five lacs) divided into 55,00,000 shares of Rs. 10 each and 25000 shares of Rs. 100 each with power to sub-divide, consolidate and increase or decrease and with power from time to time to issue any share of the original capital or any new capital with the subject to any preferential, deferred, qualified or special rights, privileges or conditions as may be thought fit and upon the sub-division of a share to apportion the right to participate in profits in any manner as between the shares resulting from such sub-division." 3. Shareholders of the company in the annual general meeting held on 16-10- 1998 resolved to substitute aforesaid clause 5 by the following:- "5. The Capital of the Company is Rs. 16,25,00,000 (Rupees Sixteen Crores Twenty-five Lacs) divided into 1,60,00,000 shares of Rs. 10 each and 25,000 shares of Rs. 100 each with power to sub-divide, consolidate and increase or decrease and with power from time to time to issue any share of the original capital or any new capital with the subject to any preferential, deferred, qualified or special rights, privileges of conditions as may be thought fit and upon the sub-division of a share to apportion the right to participate in profits in any manner as between the shares resulting from such sub-division." 4. Articles of Association of the company in clause 3 thereof provides that the capital of the company shall be such amount as may, from time to time, be authorized. It is the common case between the parties that no amendment to Article 3 of the Articles of Association was carried out by the company. Section 3 of the Rajasthan Stamp Law (Adaptation) Act, 1952 (in short, "Act of 1952") provides that various instruments shall be charged with duty of amounts indicated in the schedule. Schedule II to the Act of 1952 describes various instruments excisable to stamp duty as per rates indicated therein. Section 2(14) of the Act of 1952 defines an instrument to include every document by which any right or liability is, or purports to be, created, transferred, limited, extended, extinguished. Aforesaid Schedule II also includes Articles of Association of a company at Serial No. 10 of Memorandum of Association at Serial No. 39. The Companies Act, 1956 defines the Articles of Association under Section 2(2) whereas it defines the Memorandum of Association under Section 2(28). Provisions of the Companies Act, 1956 that deal with the Memorandum of Association are contained from Sections 12 to 19 whereas Section 26 refers to Articles of Association to be signed by the subscribers of the Memorandum of Association of a Company and Section 31 provides the manner of alteration of the Articles of Association. Entry 10 of Schedule-II to the Act of 1952 provides that for increased capital by a company stamp duty @ 0.5% to the extent of increase in the amount of share capital by way of amendment in Articles of Association shall be payable. Article 10-A was inserted in Schedule-II of the Act of 1952 by Rajasthan Finance Act, 1997 w. e. f. 1st April 1997. The Additional Collector (Stamps) has passed the impugned order dated 27-7-1999 under those provisions which is being impugned in the writ proceedings by the petitioner-company. 5. I have heard Shri Alok Sharma, learned counsel for the petitioner and Shri S. N. Gupta, learned Deputy Government Advocate for the State and perused the material on record. 6. Shri Alok Sharma, learned counsel for the petitioner argued that while the Rajasthan Finance Act, 1997 has affected amendment in Article 10 of Schedule- II relating to Articles of Association of the Act of 1952 by separately inserting Article 10A but no corresponding amendment has been made in Article 39 which pertains to Memorandum of Association of a Company. No stamp duty therefore can be levied and demanded in respect of enhancement of the authorized share capital of the company by way of amendment of the Memorandum of Association. The Company has merely sought an amendment of clause 5 and in its Memorandum of Association no consequential amendment has thus been made in the Articles of Association. This still remains as it was. Shri Alok Sharma argued that for determination the stamp duty on amendment of Memorandum of Association, reference ought to be made only to Article 39 of Schedule-II of the Act of 1952 and no other entry. When Memorandum of Association has been specifically and separately indicated in the Schedule-II supra as an independent entry, no entry other than that can be pressed into service for charging the stamp duty. In fact, petitioner-company pursuant to the amendment in clause 5 of its Memorandum of Association on 16-10-1998 sought to file the said amendment in Form No. 5 under the Companies (Court) Rules as required by the Companies Act, 1956 before the Registrar of Companies, Jaipur vide their letter dated 28-10-1998. Registrar, however, refused to accept Form No.5, arbitrarily and illegally requiring the petitioner to first pay the stamp duty. The petitioner-company was constrained to furnish amendment of its Memorandum of Association for Form No. 5 to the Registrar of Companies vide registered letter dated 28-10-1998 and when it did not receive any communication from the Registrar of Companies thereabout, it had to serve a notice on him through its counsel on 17-11-1998 raising all those grounds which are being agitated in this petition and that the Articles of Association of a Company could not be confused with Memorandum of Association which were two distinct and separate instruments required to be stamped with reference to separate entries in the Second Schedule of the Act of 1952 and that the Memorandum of Association of the Company having already been registered, there was no requirement under the Act of 1952 for paying stamp duty with regard to any amendment brought about therein. The Additional Collector (Stamps) by his order dated 27-7-1999 relying on the purported legal advise of the Deputy Legal Remembrancer, Ajmer by his letter dated 2-7-1999 required the petitioner to deposit the stamp duty for registration of Form No.5 under the Companies Act, 1956 in respect to the amendment of the Memorandum of Association @ 0.5% ad valorem on the amount of Rs. 10,50,00,000/- being the difference between pre-amendment and post- amendment share capital of the petitioner- company consequent upon the change in clause 5 of the Memorandum of Association vide resolution dated 16-10-1998. It was argued that the notice dated 17-11-1998 addressed by the petitioner-company to the Registrar of Companies has completely been overlooked inasmuch as, the Additional Collector (Stamps) has not applied his mind to those questions. No opportunity of hearing was provided to the petitioner prior to passing of the impugned order. It was incumbent upon the Additional Collector (Stamps) to resort to the provisions of Section 47-C of the Act of 1952 before making a formal demand of payment of stamp duty. He has, however, in passing the impugned order has acted ultra vires of the provisions of the Act of 1952 and also acted contrary to the procedure contained in the said Act. 7. Shri Alok Sharma relied on the judgment of the Supreme Court in M/s. Baidyanath Ayurved Bhawan (Pvt.) Ltd., Jhansi v. The Excise Commissioner, U. P. and others, 1 and Income Tax Officer, Tuticorin v. T.S. Devinatha Nadar etc. 2 8. On the other hand, Shri S. N. Gupta learned Deputy Government Advocate appearing for the State of Rajasthan while opposing the writ petition argued that the impugned order could not be straightway challenged before this Court in extraordinary remedy of writ jurisdiction in the face of alternate remedy of revision available to the petitioner under Section 65 of the Stamp Act before the Chief Controlling Revenue Authority. On merits, he argued that although Article 10 of Schedule-II of the Act of 1952 deals with Articles of Association and article 39 deals with the Memorandum of Association of the Company, however, Article 39 itself provides that amount of stamp duty livable on Memorandum of Association shall be same as may be stamp duty on Articles of Association (No. 10) pertaining to the share capital of the company or rupees five hundred, whichever is higher. Therefore, even if no amendment was made in Article 39 of the Schedule II itself, by virtue of amendment in Article 10 of the said Schedule, Memorandum of Association when amended is liable to attract to the levy of stamp duty at the same rate at which stamp duty was levied on amendment in the Articles of Association. According to Article 10A of Schedule-II, Articles of Association of a company, if amended, stamp duty @ 0.5% ad valorem to the extent of increase in the amount or authorized share capital is required to be paid. There was, therefore, no illegality in passing the impugned order because Article 39 by itself incorporated Article 10 of Schedule-II of the Act of 1952. It was, therefore, prayed that the writ petition be dismissed. 9. In the facts of the case, however, when the writ petition has remained pending before this Court for last over seven years, I have purposely not dealt with the argument of alternative remedy because that would have necessitated the remand and further delay in final decision of the matter, therefore, I have proceeded to consider the matter on merit. 10. In order to appreciate and decide the controversy involved in the present writ petition, it would be appropriate to reproduce Article 10, Article 10-A and Article 39 of the Second Schedule of the Act of 1952 which are as under :- Description of Instrument Proper Stamp duty [10. Articles of Association of a Company-] Half (0.5) per cent of the authorized share capital Exemption : Articles of any Association not formed for profit and registered under section 26 of the Companies Act, 1956 Half (0.5) per cent of the [10-A. Amendment in Articles of Association of a increase in authorized share Company.-] capital (i) If relating to increase in authorized share capital; (ii) in any other case. Exemption : One hundred rupees Articles of any Association not formed for profit and registered under section 26 of the Companies Act, 1956. [39. Memorandum of Association of a Company:] Five hundred rupees (a) if accompanied by Articles of Association under section 26 of the Companies Act, 1956. (b) if not accompanied. The same duty as on Articles of