IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(C).No. 29 of 2009()
1. K.C.JACOB, S/O.LATE KALARICKAL CHACKO,
... Petitioner
Vs
1. K.C.TOMY, S/O.LATE KALARICKAL CHACKO,
... Respondent
For Petitioner :SRI.JOSHI N.THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :16/01/2009
O R D E R
K.P. Balachandran, J.
--------------------------
Tr.P.(C)No.29 of 2009
--------------------------
ORDER
Petitioner is the first defendant in O.S.No.
74/07 on the file of the Sub Court, Kochi. The
grievance of the petitioner is that the Sub Judge,
Kochi is taking a partisan attitude and that
therefore, O.S.No.74/07 aforesaid be transferred to
some other court. The reasons submitted by the
learned counsel for the petitioner are that though
the plaintiff and the defendants filed draft issues
in the suit, the court accepted only the issues
suggested by the plaintiff; that the petitioner
moved I.A.No.622/08 to consider the draft issues
submitted by him as well and that the learned Sub
Judge, vide Annexure-V order, dismissed the said
application holding that it is not maintainable,
since she has gone through the pleadings of either
side and also through the draft issues submitted by
both sides and accordingly raised the issues.
2. The above order was assailed by the
petitioner before this Court filing W.P.(C)
TPC 29/09 2
No.15792/08 and this Court, vide Annexure-VI
judgment, disposed of the writ petition observing
that the fact that either plaintiff has filed a
draft issue or the defendants have filed, does not
mean that the court has to accept the same; that it
is for the court to frame the material issues
relevant and necessary for disposing of the case
based on the pleadings and therefore, there is no
reason to interfere with the issues framed by the
trial court; that however, in I.A.No.622/08, there
was no specific prayer to frame any particular
issue and there is no reason to interfere with the
said order and that if the grievance of the
petitioner is that any particular issue, which
arises on the pleadings and necessary to be decided
for disposing of the suit, is not framed,
petitioner is at liberty file a petition
specifically requesting the court to frame that
issue as an additional issue and that the court
shall consider the petition on merits and pass
appropriate orders.
TPC 29/09 3
3. Pursuant to the disposal of the above writ
petition vide Annexure-VI judgment, petitioner
moved Annexure-VII application (I.A.No.876/08)
praying for an additional issue being raised to the
following effect:
“Whether the court fee paid is sufficient?”
Obviously, the said issue is irrelevant for the
reason that in a suit valued under Section 37(2) of
the Kerala Court Fees and Suit Valuation Act
(hereinafter referred to as ‘the Act’) court fee
payable has been paid. The real issue should have
been whether the suit has been properly valued and
court fee paid. However, the court considered the
said issue and rendered Annexure-X order holding
that the court fee paid under Section 37(2) of the
Act is sufficient and proper, consequent on the
observation made by the court below that though the
first defendant argued that the court fee has to be
paid under Section 37(1) of the Act, it is the
averments in the plaint that has to be the basis
TPC 29/09 4
for valuation of the suit for the purpose of
payment of court fee in a suit for partition and
not the averments in the written statement and that
the plaint averments do not indicate that the
plaintiff has been excluded from possession. The
finding rendered by the court below cannot be
viewed as an order passed taking any partisan
attitude. In the nature of the issue that was
raised as desired by the petitioner, it was
sufficient for the court to say that the court fee
paid under Section 37(2) of the Act is sufficient
without observing anything about the valuation.
Thus, the petitioner also committed errors and
there is no meaning in raising a complaint against
the officer concerned. There is no merit in this
transfer petition and the transfer has been moved
on account of misunderstanding of the party or the
counsel as regards position of law.
This transfer petition is dismissed.
16th January, 2009 (K.P.Balachandran, Judge)
tkv