High Court Punjab-Haryana High Court

Rajesh Gosain And Another vs Sonia @ Mandakani And Another on 21 October, 2009

Punjab-Haryana High Court
Rajesh Gosain And Another vs Sonia @ Mandakani And Another on 21 October, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                              C.R.No.6739 of 2006

                              Date of Decision : 21.10.2009

Rajesh Gosain and another                         ...Petitioners

                              Versus

Sonia @ Mandakani and another                     ...Respondents

CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA

Present: Mr. Dheeraj Bali, Advocate, for the petitioners.

HEMANT GUPTA, J. (ORAL)

Challenge in the present revision petition is to the order dated

06.09.2006, whereby an application filed by the petitioners to treat the

issue regarding Court Fee as preliminary issue and to direct the plaintiff-

respondents to affix the ad valorem Court Fee in a suit for maintenance,

was dismissed.

Learned trial Court has held that the issue regarding Court Fee

is not a question of law, but is mixed question of fact and law. Therefore,

such issue can be decided on the basis of evidence.

Though in terms of Section 7 (ii) of the Court Fees Act, 1870,

the Court Fee is payable on the amount of maintenance claimed for one

year, but since the learned trial Court has returned a finding that such

issue is a question of fact and law, I do not find any patent illegality in

the order causing substantial injustice to the petitioners, which may

warrant interference by this Court in exercise of the revisional

jurisdiction.

Dismissed.

21.10.2009                                      (HEMANT GUPTA)
Vimal                                               JUDGE