Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 2]

Punjab-Haryana High Court

Rajinder Kaur And Anr. vs Dajit Kaur And Ors. on 28 March, 2006

Equivalent citations: (2006)143PLR690

Author: Satish Kumar Mittal

Bench: Satish Kumar Mittal

JUDGMENT
 

Satish Kumar Mittal, J.
 

1. The petitioners, who are defendants No. 1 and 2 in the main suit, have filed this revision petition under Section 15 C.P.C. for setting aside the order dated 29.5.2003 passed by the Civil Judge (Jr. Division), Patiala, whereby the application filed by the petitioners for rejection of the plaint on the ground that the plaintiff-respondents have not paid the advalorem court fee on the value of the suit land, has been dismissed.

2. Though this revision petition is not maintainable after the amendment in the Code of Civil Procedure, however, I have heard the counsel for the parties by treating this revision petition as a petition under Article 227 of the Constitution of India.

3. In this case, the plaintiffs are the daughters of Gurdev Singh, deceased. During his life time, he suffered a collusive decree dated 30.5.1996 in favour of the petitioners. The petitioners are stated to be the second wife and daughter, respectively, of said Gurdev Singh. The plaintiff-respondents filed a suit for declaration to the effect that the collusive judgment and decree dated 30.5.1996 is illegal, null and void and is liable to be set aside and not binding on the rights of the plaintiffs with regard to the suit land in which the plaintiff-respondents are having the right being ancestral/joint family property and in the suit a prayer for joint possession has also been made. After appearance in the said suit, the petitioners filed an application for rejection of the plaint on the ground that the plaintiffs are liable to pay the ad-valorem court fee on the value of the suit land as they are seeking declaration for setting aside the judgment and decree and claiming possession of the suit property.

4. The trial Court dismissed the aforesaid application while holding that the suit filed by the plaintiffs is covered by Section 7(iv)(b) and (c) of the Court Fees Act (hereinafter referred to as 'the Act'), therefore, they are not liable to pay the ad-valorem court fee on the basis of the value of the suit land. Clause (b) of Section 7(iv) of the Act provides that in a suit or appeal to enforce the right to share in any property on the ground that it is joint family property, the court-fee is payable on the value of the relief sought. Similar is the provision under Clause (c) of Section 7(iv) of the Act which provides with regard to a suit or appeal to obtain a declaratory decree or order, where consequential relief is prayed. In my opinion, the trial Court has rightly held that in the instant suit, the provisions of Section 7(iv)(b) and (c) of the Act are applicable. I do not find any illegality in the impugned order.

5. No ground for interference under Article 227 of the Constitution of India is made out.

6. Dismissed.