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 14, Cited by 3]

Allahabad High Court

Ajay Tiwari vs Hriday Ram Tiwari And Ors. on 4 August, 2006

Equivalent citations: 2006(4)AWC3546

Author: Pankaj Mithal

Bench: R.P. Misra, Pankaj Mithal

JUDGMENT
 

Pankaj Mithal, J.
 

1. This is a first appeal from order under Section 6A of the Courts Fees Act read with Section 104, C.P.C. against the order of the Additional Civil Judge (Senior Division) Court No. 13, Allahabad dated 4.8.2005 passed in Original Suit No. 674 of 2004, Ajay Tiwari v. Hriday Ram Tiwari and Ors. The court below by the said order has decided issue No. 2 with regard to valuation and payment of court fees and has held that the suit has rightly been valued at Rs. 10 lacs but the plaintiff/appellant has not paid proper court fees.

2. The plaintiff/appellant Ajay Tiwari filed Original Suit No. 674 of 2004, Ajay Tiwari v. Hriday Ram Tiwari and Ors. in the Court of Additional Civil Judge (Senior Division) Allahabad for declaring the sale deed dated 26.6.2004 registered on 5.7.2004 in respect of House No. 18/25, Mundera Bazar, Allahabad and executed by Hriday Ram Tiwari defendant No. 1 in favour of Ramesh Kumar Kushwaha and others, defendant Nos. 2 to 5 to be declared as null and void. No consequential relief thereof has been claimed. The plaintiff/appellant valued the suit as per the market value of the property on Rs. 10 lacs and paid court fees of Rs. 200 only. The defendants/ respondents contended that the suit is essentially for the cancellation of the sale deed, and, therefore, the court fees of Rs. 200 is inadequate and thus the suit cannot proceed unless proper court fees is paid. Accordingly, issue No. 2 was framed with regard to the valuation of the suit and the amount of court fees payable. The said issue has been decided by the impugned order and, therefore, the appeal.

3. The appeal was presented with some delay and the delay in filing the same was condoned vide Court's order dated 3.3.2006. Now the appeal has come up for admission/final disposal. Since all the parties are duly represented and the counsels have agreed for the disposal of the appeal at the admission stage, the same is being decided finally.

4. We have heard Shri Anil Kumar Sharma learned Counsel for the plaintiff/appellant, Shri P. K. Goswami and Shri Hari Mohan Srivastava on behalf of the defendants/respondents and the standing counsel on behalf of the State of U. P.

5. Learned Counsel for the plaintiff /appellant contends that the suit has been instituted simply for declaring the sale deed as null and void with no consequential relief. Therefore, he is liable to pay court fees in accordance with Article 17 (iii) of Schedule II of the Court Fees Act, 1870. He has already paid court fees of Rs. 200 which is more than the amount prescribed under the above Article to the Schedule II. In support of his argument he has relied upon Smt. Bibbi and Anr. v. Shugan Ghana and Ors. ; State of U. P. v. Ram Kishan Barman and Smt. Safali Roy v. Hero Jaswant Das, 1992 ALR 831.

6. On the other hand the counsel for the defendant/respondents contended that Article 17 (iii) of Schedule II is not applicable in the present case inasmuch as Section 7 (iv) (a) read with (iv-A) of the Act as applicable to U. P. specifically provides for the payment of ad-valorem court fees according to the market value of the subject-matter of the instrument.

7. For the sake of convenience Article 17 (iii) of Schedule II of the Act and Section 7 of the Act are reproduced below :

17. Plaint or memorandum of appeal in each of the following suits :
(i) ....
(ii)....
(iii) to obtain a declaratory decree where no consequential relief is prayed in any suit, not otherwise provided by this Act.

7. Computation of fees payable in certain suits for money.

The amount of fee payable under this Act in the suits next hereinafter mentioned shall be computed as follows :

....
....
....
....
For a declaratory decree with consequential relief.... (iv) In suits ....
(a) to obtain a declaratory decree or order, where consequential relief other than reliefs specified in Sub-section (iv-A) is prayed ; and ...

(iv-A) for cancellation or adjudging void instruments and decreeIn suits for or involving cancellation of or adjudging void or voidable a decree for money or other property having a market value, or an instrument securing money or other property having such value :

(1) where the plaintiff or his predecessor in title was a party to the decree or the instrument, according to the value of the subject-matter, and (2) ....

8. A bare perusal of the above provisions makes it abundantly clear that the present suit for declaring the sale deed as null and void would not fall under Article 17 (iii) of Schedule II inasmuch as the said Article itself provides that a fixed court fee under the said Article is payable only where the item is not otherwise provided for by this Act. The suit involving cancellation of or adjudging void and an instrument involving property having market value is specifically chargeable under Section 7(iv-A) of Rs. 30 the Act. Therefore, the court fees in the present suit shall be payable in accordance with Section 7(iv-A) of the Act on the market value of the property which is subject-matter of the sale deed. No doubt the plaintiff/appellant has not prayed for any consequential relief, but in essence and substance the suit is one for the cancellation of the sale deed and as such also is covered by Section 7(iv-A) of the Act. A reliance may be placed upon the judgment of this Court in the matter of Anwar-III Haq and Ors. v. 1st Additional District Judge, Mau and Ors. 1998 (1) AWC 573.

9. The learned Counsel for the plaintiff/appellant has placed reliance upon the Full Bench judgment of the Allahabad High Court in Smt. Bibbi and Anr. v. Shugan Chand and Ors. AIR 1968 All 216. The aforesaid judgment in no way supports the plaintiff/appellant and on the contrary it clearly lays down that suit for declaring the sale deed unauthorized, void, illegal and ineffective falls within the ambit of Section 7(iv-A) of the Act, and, therefore, Article 17 (iii) of Schedule II does not apply.

10. The other two authorities relied upon by the learned Counsel for the plaintiff/appellant State of U. P. v. Ram Kishan Barman and Smt. Shefali Roy v. Hero Jaswant Das, 1992 ALR 831 (All) (supra) are distinguishable on the facts and circumstances and as such of no help to the plaintiff/appellant.

11. The Division Bench of the Allahabad High Court dealing with somewhat a similar controversy in the case of Smt. Veena Bahl (deceased) and Ors. v. Vishnu Kumar and Ors. 2005 (5) ALJ 36, considering the entire case law on the subject including the Full Bench ruling of the Allahabad High Court in the case of Chief Inspector of Stamps v. Mahant Laxmi Narain AIR 1970 All 488, held that a suit for declaratory decree in respect of the specified property along with a consequential relief of injunction falls under Section 7(iv)(a) of the Act and, therefore, Article 17 (iii) of Schedule II is not attracted. No doubt in the present suit, no consequential relief has been claimed but the relief prayed for squarely falls within the ambit of Section 7(iv-A) and, therefore, court fees shall be payable upon the market value of the subject-matter of the sale deed and the suit shall not be covered by Article 17 (iii) of Schedule II. The High Court in the above Judgment further observed that the view taken in the case of Smt. Shefali Roy v. Hero Jaswant Das, , was not followed by the subsequent Division Bench ruling in the case of Kailash Chand v. Vth A.C.J. Meerut AIR 1999 All 151, which had placed reliance upon the Full Bench decision in the case of Smt. Bibbi v. Shugan Chand (supra).

12. To conclude in view of Full Bench decision in the case of Smt. Bibbi and Anr. v. Shugan Chand and Ors. (supra) a sale deed being a document securing other property within the meaning of Section 7(iv-A) of the Act, a suit for declaration of the sale deed as null and void squarely falls within the four corners of Section 7(iv-A) and Article 17 (iii) of Schedule II which applies to suits not otherwise provided for in the Act does not come into play.

13. The learned Counsel for the plaintiff/appellant faintly argued that it is not open for the defendants/respondents to take any objection with regard to the inadequacy or deficiency in payment of court fees. The above submission has no merits as the question of deficiency or payment of proper amount of court fees can also be raised otherwise than by the officers of the State or the Revenue. Section 6(4) of the Act stipulates that whenever a question of proper amount of court fees payable is raised otherwise than under Sub-section (3) of Section 6, i.e., by person other than the officers mentioned in Section 24A of the Act, the Court shall decide such question before proceedings with any other issue. Thus, the Court is empowered to decide the question of payment of proper amount of court fees even if it has not been raised by the officers of the State or Revenue. Therefore, the submission has no force and is not acceptable more particularly as the same was not even raised in the court below.

14. In view of the above discussion we are of the considered opinion that the present suit involves cancellation or adjudication as void or voidable the instrument of sale deed, therefore the court fees in the suit is payable as per Section 7(iv-A) of the Act. Therefore, the court below has not committed any error in passing the impugned order dated 4.8.2005 directing the plaintiff/appellant to make good the deficiency in the court fees according to the above provision.

15. The first appeal from order is, accordingly, dismissed with no orders as to costs.