Bombay High Court
Shri Abdulsattar Gulabbhai Bagwan vs Shri Vaibhav Lxmangiri Gosawi on 1 December, 2011
Equivalent citations: AIR 2012 (NOC) 126 (BOM.), 2012 (1) AIR BOM R 475
Author: R M Savant
Bench: R M Savant
1 WP-401.11.sxw
lgc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.401 OF 2011
Shri Abdulsattar Gulabbhai Bagwan ]
Age : 73 years, Occ : Agri. & Business ]... Petitioner
R/at : 145, Budhwar Peth, Satara. ] (Org.Plaintiff)
versus
1 Shri Vaibhav Lxmangiri Gosawi, ]
Age 45 yrs., Occ : Agriculture, ]
]
2 Shri Manilal Laxmangiri Gosawi
ig ]
Age 42 yrs. Occ : Agriculture ]
Both R/at : 338/2B, Karanje, Satara ]
]
3 Shri Radheshyam Bhairulal Bhandari ]
Age 54 yrs, Occ : Business ]
R/at : Ratnaprabha, Sadarbazar, Satara ]
]
4 Shri Prabhakar Devaba Gharge ]
Age : 49 yrs. Occ : Business ]
R/at : Prarthana, Sadarbazar, Satara ]
]
5 Shri Sunil Laxminarayan Zanwar ].... Respondents
Age : 39 yrs. Occ : Business, ] (Org.Defendants)
R/at : Sadarbazar, Satara ]
Mr.Madhav Jamdar for the Petitioner.
Mr.M M Sathaye for the Respondent Nos.1 to 5.
CORAM : R M SAVANT, J.
Reserved on : 9th November 2011
Pronounced on : 01st December 2011
JUDGMENT :
1 Rule, with the consent of the parties made returnable forthwith and heard.
::: Downloaded on - 09/06/2013 17:58:15 :::2 WP-401.11.sxw 2 The writ jurisdiction of this Court under Article 227 of the Constitution of India is invoked against the Order dated 17/09/2010 passed by the learned 6th Joint Civil Judge, Junior Division, Satara on the Application-
Exhibit-40 filed by the Respondents herein in Regular Civil Suit No.19 of 2009 filed by the Petitioner.
3 The facts to be cited for adjudication of the above Petition are stated thus :-
The Petitioner is the original Plaintiff and the Respondents herein are the original Defendants. The subject matter of the said suit is Gat No.850 bearing Old No.831 situated at Mauje Degaon, Taluka and District Satara which land totally admeasuring 5 Hectares 74 Are. The said suit as original filed was for a declaration that the sale deed dated 31/10/2008 was got executed from the Plaintiff by playing fraud on him. It was the case of the Plaintiff in the said suit that he along with the parents of the Defendants i.e. Laxmangiri Ramgiri Gosawi and Kusum Laxmangiri Gosawi collectively purchased the suit property by two registered sale deeds dated 2/8/1994 from one Smt.Sarubai Bapurao Ghadge and Jijabai Sakharam Ghadge. It was further his case that each of the said purchasers had 5 Anna and 4 Paisa share in the suit property. It is further the case of the Petitioner that the said Laxmangiri Ramgiri Gosawi died in August 2008. The present Defendants who are the sons of the said Laxmangiri and Kusum Gosawi approached the Petitioner some time in August 2008 and stated to him that for the development of the ::: Downloaded on - 09/06/2013 17:58:15 ::: 3 WP-401.11.sxw property it is necessary that the property be sub-divided according to the share of respective parties. It is further the case of the Petitioner that the Defendants further stated that since the Petitioner has difficulty on account of his advance age, partition deed would be kept ready and that as and when they called him, he should come only for affixing his signature before the Sub-Registrar.
According to the Plaintiff, the Defendant Nos.1 and 2 called the Plaintiff on 31.10.2008 at 5.45 pm in the office of the Sub-Registrar and on the pretext that office is going to be closed soon within few minutes took his signature in the late evening at about 6.20 pm on the purported partition deeds. It is the case of the Plaintiff that he came to know that the said documents are in fact two separate sale deeds respectively of his 1/2 share each executed in favour of the Respondent Nos.1 and 2 respectively and the consideration of each alleged sale deed is shown as Rs.32,500/- . It is in the said circumstances that the Petitioner was constrained to file the said Regular Civil Suit No.19 of 2009 for a declaration that the sale deeds dated 31/10/2008 were got executed from the Petitioner by playing fraud. The substantive relief as sought in the said suit was for a declaration that the sale deeds dated 31/10/2008 are not binding upon the Petitioner as they are illegal without consideration and are therefore not binding upon the Petitioner.
4 The Plaintiff after the filing of the suit came to known that the Defendant Nos.1 and 2 have executed sale deed dated 15/12/2008 in favour of the Respondent Nos.3, 4 and 5 herein by which the land admeasuring 3 ::: Downloaded on - 09/06/2013 17:58:15 ::: 4 WP-401.11.sxw Hectares 82.66 Are out of the said land was sold by them to the Respondent Nos.3 and 4 for consideration of Rs.Twenty Four lacs. The Plaintiff thereafter applied for amendment and amended the plaint by adding consequential prayer that the sale deed dated 15/12/2008 executed by the Defendant Nos.1 and 2 in favour of the Defendant Nos.3 to 5 is not binding on the Plaintiff and for impleadment of the Respondent Nos. 3 to 5 herein. The said application was accordingly allowed, and resultantly the Respondent Nos.3 to 5 were impleaded as the Defendants in the said suit and prayer clause A(1) came to be added for a declaration that the so called sale deed executed by the Respondent Nos.1 and 2 in favour of the Respondent Nos.3 to 5 herein dated 15/12/2008 is not at all binding on the Plaintiff.
5 After the suit was amended, the Respondent Nos.3 to 5 herein filed the Application-Exhibit-40 in the said suit seeking a relief that the Petitioner be asked to pay stamp duty on the amount of Rs.Twenty Five lacs which was the consideration in the said sale deed dated 15/12/2008.
6 By the impugned order dated 17/09/2010 the said Application-
Exhibit-40 was allowed, and the Plaintiff was asked that he should get the suit property valued and pay half of ad-valorem court fees on Rs.Twenty Four lacs.
7 Heard learned counsel for the parties.
::: Downloaded on - 09/06/2013 17:58:15 :::5 WP-401.11.sxw 8 The learned counsel for the Petitioner Shri Jamdar submitted that there is no requirement to value the suit as per Section 6(iv)(ha) of the Bombay Court Fees Act, 1959 as the main substantive relief sought is by way of prayer clause (A) to the effect that a declaration is sought that the sale deed dated 31/10/2008 has been got executed from the Plaintiff by fraud, mis-
representation and by breach of trust taking dis-advantage of the old age and illness of the Plaintiff and without consideration, and for a declaration that the said so called sale deed is illegal and suffers from fraud is ab-initio illegal and not binding on the Plaintiff. The learned counsel would contend that the 2nd prayer introduced by way of amendment is a consequential as if the 1st prayer is granted, the said 2nd prayer has to necessarily follow. The learned counsel would contend that the Bombay Court Fees Act is a fiscal statute and would have to be strictly construed, and unless requisites for the application of Section 6(iv)(ha) are available, the said provision would not apply. The learned counsel would contend that in so far as 2nd prayer is concerned, apart from it being a consequential prayer, the Plaintiff has also not sought that the said sale deed executed by the Defendant Nos.1 and 2 in favour of the Defendant Nos.3 to 5 be declared as void. The learned counsel would contend that the Plaintiff in view of the declaratory in nature of the relief sought has valued the said suit property, and if that be so, the said valuation given by the Plaintiff should be accepted, and the reliance for the said purpose is placed on the judgment of the Apex Court reported AIR 1987 SC 2085 in the matter of Tara Devi V/s Thakur Radha Krishna Maharaj which concerned the suit for ::: Downloaded on - 09/06/2013 17:58:15 ::: 6 WP-401.11.sxw declaration and consequential relief, however, the Section concerned there was Section7(iv)(c) of the Court Fees Act, 1870. The Apex Court observed that the Plaintiff is free to make his own estimation of the reliefs sought in the plaint and such valuation both for the purpose of Court-fee and jurisdiction has to be ordinarily accepted. The learned counsel also sought to place reliance on the judgment of a learned Single Judge of this Court reported in 2005(3) Bom.
C.R. 879 in the matter of Abdul Gaffar Abdul Samad v/s. Niranjan Kumar Ramnath Prasad Dwivedi & ors. The said Judgment concerns with both Sections 6(iv)(j) and 6(iv)(ha). The suit was valued on the basis of declaration sought that the agreement executed by the defendant No.1 in favour of defendant No.3 is void and not binding, and also for perpetual injunction. An objection was raised as regards valuation. The trial Court held that the suit has to be valued as per the provisions of Section 6(iv)(ha). The learned Single Judge held that looking to the relief sought in the suit, the provisions of Section 6(iv)(ha) have been correctly applied by the trial Court. The said judgment has been relied upon on the ground that since in the said case, there was a declaration sought that the said agreement was void, the learned Judge had confirmed the finding of the trial Court that provisions of Section 6(iv)(ha) would apply. However, in the instant case, the learned counsel for the Petitioner would contend that the relief sought in the present suit by prayer clause A(1). The learned counsel for the Petitioner would contend that accepting the said case of the Plaintiff that fiscal statute has to be construed strictly, considering that the suit filed for avoidance of agreement or ::: Downloaded on - 09/06/2013 17:58:15 ::: 7 WP-401.11.sxw declaration that the agreements are void, the Court fees would have to be paid as per Section 6(iv)(ha). In the instant case, considering the prayer clause A(1), the Plaintiff would be liable for payment of court fees as per the said provisions.
The learned counsel for the Respondent also placed reliance on the same judgment of a learned Single Judge of this Court reported in 2005(3) Bom. C.R. 879 in the matter of Abdul Gaffar Abdul Samad v/s. Niranjan Kumar Ramnath Prasad Dwivedi & ors. , wherein, according to the learned counsel for the Respondent, declaration and consequential relief as in the present case was sought, and in the context of the said relief sought, this Court had held that Section 6(iv)(ha) was rightly invoked by the trial Court.
9 Having heard the learned counsel for the parties, I have given my anxious consideration to the rival contentions of the parties. At the out set it would be gainful to reproduce prayer clauses A and A(1).
Prayer clause A:- It be declared that the sale deeds created by Defendant Nos.1 and 2 dated 31/10/2008 in respect of the property mentioned in Para 1 of the Plaint have been created by fraud, mis-representation and breach of trust taking dis-advantage of the old age and illness of the Plaint and without consideration. It be declared that the so called sale deeds bearing Document Nos.5626/2008 and 5625/2008 are illegal, created by fraud and are abi-nitio illegal, are not binding on the Plaintiff.
::: Downloaded on - 09/06/2013 17:58:15 :::8 WP-401.11.sxw Prayer clause A(1) :- It be declared that the so called sale deed dated 15/12/2008 executed by the Defendant Nos.1 and 2 in favour of Defendant Nos.3 to 5 bearing No.6476/2008 is not at all binding on the Plaintiff.
10 The said prayer clause A(1) has its basis in the averments made in the plaint in Para 4 wherein it has been stated by the Plaintiff that the said suit has been filed for a declaration that the so called sale deed executed by the Defendant Nos.1 and 2 in favour of the Defendant Nos.3 to 5 by accepting huge consideration is not binding on the Plaintiff.
11 It would also apposite to reproduce the relevant statutory provisions of Section 6(iv)(ha) and Section 6(iv)(j) reproduced thus :-
"(ha) for avoidance of sale, contract for sale, etc. In suits for declaration that any sale, or contract for sale or termination of contract for sale, of any moveable or immoveable property is void one half of ad-valorem fee leviable on the value of the property"
(j) for other declarations In suits where declaration is sought, with or without injunction or other consequential relief and the subject matter in dispute is not susceptible of monetary evaluation and which are not otherwise provided for by this Act ad valorem fee payable, as if the amount or value of the subject matter was one thousand rupees.
In all suits under clauses (a) to (j) the Plaintiff shall state the amount at which the values the relief sought, with the reasons for the valuation."
::: Downloaded on - 09/06/2013 17:58:15 :::9 WP-401.11.sxw As can be seen, Section 6(iv)(ha) reveals that in suits for declaration that any sale, or contract for sale or termination of contract for sale, of any moveable or immoveable property is void and stipulates the court fees payable under the said provision.
Section 6(iv)(j) covers the suits where declaration is sought, with or without injunction or other consequential relief and the subject matter in dispute is not susceptible of monetary evaluation and which are not otherwise provided for by the said Act.
12 Therefore in so far as prayer clause A is concerned, there can be no dispute as regards valuation, as the Plaintiff has sought a declaration that it be declared that the sale deeds dated 31/10/2008, which the Defendant Nos.1 and 2 got executed from the Plaintiff has been got so executed by playing fraud on him, mis-representing him, and by breach of trust. The learned counsel for the Respondent/Defendant also fairly concedes that there can be no dispute as regards valuation in so far as prayer clause A is concerned. The difficulty arises in view of the dispute in so far as valuation of prayer clause A(1) which has been introduced in the plaint by way of amendment on account of sale deed dated 15/12/2008 executed by the Defendant Nos.1 and 2 in favour of the Defendant Nos. 3 to 5. By the said prayer the Plaintiff has sought a declaration that the said so called sale deed is not binding upon the Plaintiff. It is the submission of the learned counsel for the Petitioner/Plaintiff that the said ::: Downloaded on - 09/06/2013 17:58:15 ::: 10 WP-401.11.sxw relief is only a consequential relief to prayer clause A, and if prayer clause A is granted, then automatically the said relief as contains in prayer clause A(1) would have to be granted.
13 In the context of the relief sought by way of prayer clause A(1), the background facts would have to be noted. It is the case of the Plaintiff that the Defendant Nos.1 and 2 taking dis-advantage of the old age of the plaintiff and the fact that the Plaintiff was not in a position to look after the property, got the sale deeds executed from him by mis-representing him that in fact the partition deeds are being executed as that was what told to the Plaintiff by the Defendant Nos.1 and 2 earlier. It is, therefore, the case of the Plaintiff that since by the sale deeds executed by the Defendant Nos.1 and 2 in favour of the Defendant Nos. 3 to 5 covers the share of the Plaintiff in the common property.
If the prayer clause A is granted, necessary corollary of the same would be granted by prayer clause A(1), and therefore, the said prayer clause A(1) being consequential relief, the suit need not be valued under Section 6(iv)(ha) of the Act. At the first blush the said submission seems worthy of acceptance, however, on deeper scrutiny in the context of the added prayer clause A(1) it cannot be accepted. It is required to be noted that even if the suit is allowed in respect of share of the Plaintiff in the suit property and if the sale deeds dated 31/10/2008 are set aside, nevertheless the subsequent sale deed dated 15/12/2008 would still be required to be set aside, and therefore what the Plaintiff in fact is seeking by prayer clause A(1) is in effect the setting aside of ::: Downloaded on - 09/06/2013 17:58:15 ::: 11 WP-401.11.sxw the said sale deed dated 15/12/2008. The Plaintiff would therefore have to value the suit in terms of prayer clause A(1) also and in so far as the said prayer A(1) is concerned, Section 6(iv)(ha) would be attracted.
14 In the context of the dispute as regards the court fees payable, it would be relevant to refer to the Judgment of a learned Single Judge of this Court reported in 2005(3) Bom. C.R. 879 in the matter of Abdul Gaffar Abdul Samad v/s. Niranjan Kumar Ramnath Prasad Dwivedi & ors.
(supra). In the said case, a dispute was as to whether Section 6(iv)(j) is applicable or Section 6(iv)(ha) is applicable in the context of the reliefs sought in the said suit. The suit in question in that case was filed for a declaration that agreement executed by Defendant No.1 in favour of Defendant No.3 is void and not binding, and for a perpetual injunction. That suit was valued as per Section 6(iv)(j) on the ground that what was sought was only a declaration as regards the agreement in question. An objection was taken by the Defendants as regards improper valuation of the suit, and resultantly, deficiency in court fees. The trial Court adjudicated upon the said objection and held that the suit is covered by the provisions of Section 6(iv)(ha). The said decision of the trial Court was challenged before this Court. This Court held that the suit as filed is for avoidance of contract for sale and development that the Defendant No.1 had entered into with the Defendant No.3, and since the Defendant No.3 had agreed to pay consideration of Rs.2,50,000/- to Defendant No.1 and in fact paid Rs.50,000/-, the said suit would have to be ::: Downloaded on - 09/06/2013 17:58:15 ::: 12 WP-401.11.sxw valued in terms of Section 6(iv)(ha). Paras 3 and 9 of the said judgment are material and are reproduced herein under :-
"3 The suit filed by the plaintiff is for declaration that agreement for development dated 28-3-1997 executed by defendant No.1 Niranjan in favour of defendant No.3 Ramratan (Petitioner in W.P.No. 4505/2004) is void and not binding upon him. The Plaintiff has also sought perpetual injunction restraining them from interfering with or disturbing his possession. The plaintiff has stated that he has entered into an agreement of sale dated 7th March, 2003 for Rs. 1,30,000/- with defendant No.1. He states that he has paid an amount of Rs.24,000/- towards part payment and was given possession on 10th July, 2002. He states that defendant No.1 permitted him to affix a gate and accordingly after affixing gate he has also put his lock on it. He states that the sale deed was to be executed in the month of January, 2003. He further states that an agreement of sale for Rs.1,30,000/- was executed on 7th March, 2003 and on that date he has paid entire amount of consideration to the owner and its receipt is acknowledged by the owner. He states that thereafter some differences cropped up between him and defendant No.1 and therefore, defendant No.1 executed some documents in favour defendant No.3 and defendant No.3 is trying to take forcible possession of the suit plot from him. It is stated by him that the agreement for development executed by defendant No. 1 in favour of defendant No.3 is dated 20th March, 1997 and is not legally valid and also a void document. He has stated that cause of action arose on 10-3-2003 when defendant No.3 lodged false complaint against him. The suit has been valued at Rs.1,000/- and Court Fees of Rs.200/- has been paid upon it.
9 In the light of discussion above it is apparent that the provisions of Bombay Court Fees Act is contained in section 6(iv)(ha) are correctly invoked by the learned trial Court in the facts. The said provision as amended by Amendment Act of 1996 reads as under :-::: Downloaded on - 09/06/2013 17:58:15 :::
13 WP-401.11.sxw "(ha) for avoidance of sale, contract for sale, etc. In suits for declaration that any sale, or contract for sale or termination of contract for sale, of any moveable or immoveable property is void (one half) of ad-valorem fee leviable on the value of the property"
The suit of present plaintiff is for avoidance of contract for sale and development. Perusal of Clause Nos.14 and 15 of the said agreement dated 28 th March, 1997 reveal that the defendant No.1 has given to defendant No.3 prower to nominate buyers and has agreed to execute sale deed in favour of such buyer. The defendant No.1 has also agreed to execute and registered sale deeds of proportionate undivided share and interest in the land in favour of prospective buyers of the tenements to be nominated by part No.2 and defendant No.3 has agreed to pay consideration of Rs. 2,50,000/- to defendant No.1 and has in fact, paid Rs.
50,000/- on the date of that agreement to defendant No.1. It is this, clear that the view taken by the trial Court is illegal and no fault can be found with it."
15 The submission of the learned counsel for the Petitioner that in the said suit what was sought was the declaration of the agreement in question as void which relief is covered by Section 6(iv)(ha) of the said Act. However, in the instant case, the Petitioner is not seeking any such relief in the suit but only claiming a declaration that the sale deed dated 15/12/2008 is not binding upon him. In my view, the same would not make any difference as what in effect the Plaintiff is seeking by way of prayer clause A(1) is the avoidance of the said agreement dated 15/12/2008, and therefore, Section 6(iv)(ha) would be attracted. As observed herein above, even if prayer clause A were to be granted to the Plaintiff, nevertheless the agreement in question in favour of the Defendant Nos.3 to 5 would have to be set aside, and therefore, the relief ::: Downloaded on - 09/06/2013 17:58:15 ::: 14 WP-401.11.sxw sought by way of prayer clause A(1) would have to be valued in terms of Section 6(iv)(ha).
16 In so far as the reliance placed by the Petitioner on the judgment of the Apex Court reported in AIR 1987 SC 2085 in the matter of Tara Devi V/s. Thakur Radha Krishna Maharaj wherein the Apex Court has held that in a suit for declaration with consequential relief falling under S.7(iv)(c), the plaintiff is free to make his own estimation of the reliefs sought in the plaint and such valuation both for the purpose of Court-fee and jurisdiction has to be ordinarily accepted. The ratio laid down in the said Judgment would be applicable to a case covered by Section 6(iv)(j). However, considering the relief sought by prayer clause A(1) in the instant matter, the said Judgment would have no application.
17 It was sought to be contended by the learned counsel for the Petitioner that the Defendant Nos.1 and 2 by playing a fraud and mis-
representing the Plaintiff have got the agreement executed from them, and therefore, it would be unjust if the Plaintiff would have to pay ad-valorem court fees on the subsequent agreement executed by the Defendant Nos.1 and 2 in favour of the Defendant Nos.3 to 5. In my view, that cannot be a consideration for deciding as to whether the suit in question is to be valued in terms of Section 6(iv)(ha) or 6(iv)(j). The same would have to be considered, as contended by the learned counsel for the Defendants, in the context of the ::: Downloaded on - 09/06/2013 17:58:15 ::: 15 WP-401.11.sxw reliefs sought in the suit. The Plaintiff, as can be seen in effect is seeking avoidance of the sale deed executed by the Defendant Nos. 1 and 2 in favour of the Defendant Nos.3 to 5, and therefore, the Plaintiff would have to value the said suit in terms of Section 6(iv)(ha) and not in terms of clause 6(iv)(j) as has been done by him.
18 The trial Court therefore has rightly by the impugned order held that the Plaintiff would have to properly value his suit and shall pay half of the ad valorem court fees on Rs.24,00,000/-
19 Having considered the impugned order, in my view, there is no error or any infirmity in the said impugned order for this Court to interfere in its writ jurisdiction. The above Writ Petition is accordingly dismissed. Rule discharged with parties to bear the respective costs.
[R.M.SAVANT, J] 01st December 2011 At this stage, the learned counsel appearing for the Petitioners prays for continuation of the order dated 24/02/2011 for a period of four weeks. Prayer granted. Ad-interim order dated 24/02/2011 to continue for a period four weeks from date.
[R.M.SAVANT, J] ::: Downloaded on - 09/06/2013 17:58:15 :::