High Court Punjab-Haryana High Court

Jagdish vs Brij Lal on 15 September, 2006

Punjab-Haryana High Court
Jagdish vs Brij Lal on 15 September, 2006
Equivalent citations: (2007) 145 PLR 398
Author: V K Sharma
Bench: V K Sharma


JUDGMENT

Vinod K. Sharma, J.

1. This revision petition has been filed against the order dated 27.9.2005 passed by the learned Additional District Judge, Kaithal directing the parties to fix ad valorem court fee as the suit was for possession and relief of mandatory injunction could not be granted in the suit.

2. Learned Counsel for the petitioner placed reliance on the judgment of Hon’ble High Court of Rajasthan in Puran Mal Modi v. Rajasthan Investors Pvt. Lld. 2005(1) R.C.R. (Rent) 496 (Raj.) to contend that after revocation of licence an owner is entitled to seek possession by way of mandatory injunction and the court fee would be as required in the case of suit for mandatory injunction. Paras No. 7 and 8 of the said judgment read as under:

7. Since the Hon’ble Supreme Court has very categorically held that suit for mandatory injunction was maintainable, as such, as to what is the Court fee to be paid will also be covered by the nature of the suit which is in the instant case a suit for mandatory injunction, and as such, the court fee which has been paid treating the suit as a suit for mandatory injunction is in accordance with law and no fault can be found with same. It may also be stated here that question relating to insufficiency of the court fee cannot be allowed to be raised by the defendant which is settled proposition of law as laid down by their Lordships of the Supreme Court in Sri Rathpavarmaraja v. Smt. Vimla and by the learned Single Judge of this Court in the case of Khema and Ors. v. Shri Bhagwan and Ors. 1994 (2) R.L.W. 14.

8. It may also be stated here that the learned Counsel for the respondent has also cited the case of Prabirendra Naih Nanday and Anr. v. Narendra Nath Nanday where learned Single Judge of Calcutta High Court has held that a suit by owner against licence for mandatory injunction directing him to vacate premises on termination of licence is maintainable. A similar view has been taken by Allahabad High Court in the case of Ajab Singh v. Shital Puri (deceased by LRs) the Allahabad High Court has held that after the termination of the licence, a suit by the owner for restoration of possession was maintainable and the Court fee to be paid would be that which is applicable to a suit for injunction and not one which is applicable in the case for suit for possession. The learned Judge of the Allahabad High Court in Ajaib Singh’s case (supra) relied upon the judgment of their Lordships in the case of Sant Lal (supra).

In view of the law laid down in the above authority, this revision petition is allowed and the impugned order is set aside.