IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No.4932 of 2006(O&M)
Date of Decision 14.12.2009
Arun Kumar
...... Petitioner
VERSUS
Ashok Kumar and others
...... Respondents
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: Mr.Kul Bhushan Sharma, Advocate, for the petitioner.
Mr.Sanjay Mittal, Advocate, for the respondents.
*****
A.N.JINDAL, J(ORAL):
Aggrieved against the order dated 29.08.2006, passed by Civil
Judge (Junior Division), Rewari, allowing the application of the defendants-
respondents under Order 7 Rule 11 C.P.C., the petitioner-plaintiff (herein
referred as ‘the petitioner’) has preferred this petition.
Vide impugned order, the Court while replying upon the
application of defendants-respondents Under Order 7 Rule 11 C.P.C.,
directed the petitioner to pay the ad-valorem Court fee as per the market
value of the land involved under the decree which has been challenged by
the petitioner.
The petitioner has placed a strong reliance on the judgment
delivered in case Smt.Beena and others versus Rajinder Kumar and
others 2006 (2) P.L.R. 6. In the said case, the plaintiff had been directed to
pay the Court fee in a suit for declaration and the sale deeds have been
challenged on the ground that the land in dispute was ancestral and the same
had been sold without legal necessity. It was observed in the said judgment
that the trial Court had not taken into consideration the amendment made in
Civil Revision No.4932 of 2006(O&M) -2-
the State of Haryana vide Act No.22 of 1974. In the instant case also, the
trial Court while allowing the application did not take into consideration the
fact that the amendment made in the Court Fees Act vide Act No.22 of 1974
wherein Schedule Second Article 12 has been amended to provide for a
fixed Court fee or Rs.25/- on the plaint to the suit for declaration where no
consequential relief is prayed for.
Thus, while following the ratio of Smt.Beena’s Case (Supra),
this petition is disposed of with a direction to the trial Court to redetermine
the amount of Court fee payable in the terms of the aforesaid amendment in
the State of Haryana.
(A.N.Jindal)
Judge
14.12.2009
mamta-II