Karnataka High Court
Sri Nayeem Uddin Khan vs M/S Medi Scope Hospital Private Limited on 4 February, 2013
Author: N.Ananda
Bench: N. Ananda
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 04TH DAY OF FEBRUARY 2013
BEFORE
THE HON'BLE MR.JUSTICE N. ANANDA
W.P.No.28744/2012 (GM-CPC)
BETWEEN:
SRI NAYEEM UDDIN KHAN, 39 YEARS
S/O. LATE M.ISMAIL KHAN
R/ NO.322/A, SYED WADI
JAMIYA MASJID ROAD
CHANNAPATNA TALUK-562 160
RAMANAGARA DISTRICT. ... PETITIONER
(BY SRI P H VIRUPAKSHAIAH, ADV.)
AND :
M/s MEDI SCOPE HOSPITAL PRIVATE LTD.
REP. BY DR.MOHISIN PASHA
WARD NO.94, BILALNAGARA III STAGE
PILLANNA GARDEN, K.G.HALLI
BANGALORE-560 045. ... RESPONDENT
(BY SRI N KRISHNAMURTHY, ADV.)
THIS PETITION IS FILED UNDER ARTICLES 226 & 227 OF
THE CONSTITUTION OF INDIA, PRAYING TO QUASH THE
ORDER AT ANNEXURE-P & ETC.
THIS PETITION COMING ON FOR PRELIMINARY HEARING
IN 'B' GROUP THIS DAY, THE COURT MADE THE FOLLOWING:
2
ORDER
On presentation of plaint, trial court on verification of plaint has directed plaintiff to pay court fee on the market value of the subject matter of suit, filed for declaration of title and possession of suit schedule property. Aggrieved by the same, plaintiff is before this court.
2. I have heard learned counsel for parties.
3. The procedure followed by learned trial Judge is in conformity with the decision reported in (2011) 8 SCC 249 in the case of (Ramrameshwari Devi and Others Vs. Nirmala Devi and Others), wherein the Supreme Court has held:-
"52. The main question which arises for our consideration is whether the prevailing delay in civil litigation can be curbed? In our considered opinion the existing system can be drastically changed or improved if the following steps are taken by the trial courts while dealing with the civil trials:3
A. Pleadings are foundation of the claims of parties. Civil litigation is largely based on documents. It is the bounden duty and obligation of the trial judge to carefully scrutinize, check and verify the pleadings and the documents filed by the parties. This must be done immediately after civil suits are filed.
B. The Court should resort to discovery and production of documents and interrogatories at the earliest according to the object of the Act. If this exercise is carefully carried out, it would focus the controversies involved in the case and help the court in arriving at the truth of the matter and doing substantial justice.
C. Imposition of actual, realistic or proper costs and/or ordering prosecution would go a long way in controlling the tendency of introducing false pleadings and forged and fabricated documents by the litigants. Imposition of heavy costs would also control unnecessary adjournments by the parties. In appropriate cases the courts may consider ordering prosecution otherwise it may not be 4 possible to maintain purity and sanctity of judicial proceedings.
D. The Court must adopt realistic and pragmatic approach in granting mesne profits. The Court must carefully keep in view the ground realities while granting mesne profits.
E. The courts should be extremely careful and cautious in granting ex-parte ad interim injunctions or stay orders. Ordinarily short notice should be issued to the defendants or respondents and only after hearing parties concerned appropriate orders should be passed.
F. Litigants who obtained ex-parte ad interim injunction on the strength of false pleadings and forged documents should be adequately punished. No one should be allowed to abuse the process of the court.
G. The principle of restitution be fully applied in a pragmatic manner in order to do real and substantial justice.
H. Every case emanates from a human or a commercial problem and the Court must make serious endeavour to resolve the problem within 5 the framework of law and in accordance with the well settled principles of law and justice.
I. If in a given case, ex parte injunction is granted, then the said application for grant of injunction should be disposed of on merits, after hearing both sides as expeditiously as may be possible on a priority basis and undue adjournments should be avoided.
J. At the time of filing of the plaint, the trial court should prepare a complete schedule and fix dates for all the stages of the suit, right from filing of the written statement till pronouncement of judgment and the courts should strictly adhere to the said dates and the said time table as far as possible. If any interlocutory application is filed then the same be disposed of in between the said dates of hearings fixed in the said suit itself so that the date fixed for the main suit may not be disturbed."
4. Therefore, plaintiff cannot have any grievance against the impugned order. The plaintiff has to value suit for the 6 purpose of court fee on the basis of market value and pay court fee accordingly. Thereafter, trial court can proceed with the suit in accordance with law. The writ petition is disposed of with these observations.
Sd/-
JUDGE SNN