High Court Punjab-Haryana High Court

Ved Parkash And Another vs Kirshan Singh And Others on 9 March, 2009

Punjab-Haryana High Court
Ved Parkash And Another vs Kirshan Singh And Others on 9 March, 2009
CR No.7233 of 2008                                      1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                                    CR No.7233 of 2008
                               Date of decision March 9, 2009

Ved Parkash and another
                                                        .......   Petitioners
                               Versus


Kirshan Singh and others
                                                        ........Respondents

CORAM:             HON'BLE MR. JUSTICE K. KANNAN

Present:-          Mr. Sudhir Aggarwal, Advocate
                   for the petitioner.


                         ****

1. Whether reporters of local papers may be allowed
to see the judgment ?

2. To be referred to the reporters or not?

3. Whether the judgment should be reported in the
digest?

K. Kannan, J (oral).

1. The proper valuation and payment of Court fee in

suit which was objected to by the defendant is the subject matter of

revision before this Court.

2. The defendant’s contention before the Court

below which was rejected, in my view correctly rejected. There are several

averments in the plaint which refer to the transaction of sale by the first

defendnat to defendant Nos. 2 and 3 as not valid. According to the

defendant the plaintiff’s contention was that the sale deed was fraudulent

and void and that there are several averments in the plaint which detail the

circumstances under which the plaintiff claims that the transaction is not

valid. He refers to the decisions of this Court in Jagdish Vs. Jagat Pal

reported in 2003 (2) Civil Court cases 635 and Ram Chander Vs.

Rattan Lal reported in 2002 (2) Latest Judicial Reports 834. In the

former decision the plaintiff was challenging the alienation made by the
CR No.7233 of 2008 2

grandfather as being without any legal necessity. In the latter, the suit had

been filed for possession and for mandatory injunction. Both these

decisions do not help the revision petitioner in any way. As the suit by the

coparcener challenging the alienation by a senior member of the family is

not a void transaction at the inception, it would be a transaction which he

could impeach either as without legal necessity or one made without

benefit of the family. Such type of decisions are not in the same league as

claimed by the plaintiff who characterizes an act of transfer by a defendant

as wholly invalid while in a transaction by a senior member of the joint

family the junior member in the family could be bound till transaction is set

aside. A plaintiff who challenges the act of sale of a defendant as not

binding on him would not require in law to be set aside. In such a case the

plaintiff does not claim under the defendant nor does law makes a

transaction binding on the plaintiff by the act of defendant. In the second

judgment referred to by him, the Court was sounding a word of caution that

a mere prayer would not be the criterion for deciding on the appropriate

Court fee payable. The fabric of the plaint with the necessary averments

shall be the guiding principle for determining the appropriate Court fee that

is payable.

3. The suit which is filed for the relief of injunction

would not require ad valorem Court fee to be paid as canvassed by the

plaintiff. The decision taken by the Court below is appropriate and the Civil

revision is dismissed.

(K. KANNAN)
JUDGE
March 9, 2009
archana