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 0, Cited by 1]

Kerala High Court

Krishna Bhatta vs Madhava Bhatta on 6 January, 1961

Equivalent citations: AIR1962KER24, AIR 1962 KERALA 24, 1961 KER LT 326

ORDER

 

M. Madhavan Nair, J.  
 

1. The plaintiff who admits himself to be the owner in possession of 1/3 of the suit properties has sought leave to institute the suit in forma pauperis. On account of the explanation added to Rule 1 of Order XXXIII C. P. C. the Court below refused to take into consideration his capacity to pay the Court-fee by virtue of his possession of the subject-matter of the suit, and finding that, apart from the above said properties, he is not possessed of means to pay the Court-fee on the plaint in the case granted him leave to institute the suit as a pauper. Even in the suit the plaintiff claims only a partition of 1/3 of the properties for himself. The suit has been instituted to set aside an ex parte decree for partition in which the identical properties were involved, the division in which did not seem to be agreeable to him. He sought relief under Order IX Rule 13 in the prior case but did not succeed.

Needless to say when the person is admittedly in possession of 1/3 of the properties he must necessarily have the means to pay court-fee on the value of such 1/3 share which alone is the court-fee payable in this suit. But the explanation added to Rule 1 of Order XXXIII seems to be imperative that such share, being the subject-matter of the suit, should not be taken into account in assessing the means of the petitioner to pay court-fee. As the rule now stands the order of the court below appears to be correct and the C. R. P. has only to be dismissed.

2. The matter will be placed before the Rule Committee to consider the desirability of retaining this explanation in our C. P. C. The commentary of Chittaley and Rao on the Code of Civil Pro cedure, 6th (1957) Edition, page 3712 point 3 and the several cases noted as authorities therefor in dicate that the view elsewhere is that when the sub ject-matter of the suit is in the possession of the ap plicant for leave to sue as a pauper, it cannot be excluded in considering the means of the applicant to pay the court-fee.