High Court Kerala High Court

Dhananjayan Desikan vs V.Unni on 5 June, 2009

Kerala High Court
Dhananjayan Desikan vs V.Unni on 5 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15604 of 2009(O)


1. DHANANJAYAN DESIKAN, AGED 50,
                      ...  Petitioner

                        Vs



1. V.UNNI, AGED ABOUT 48, S/O.DAMODARAN,
                       ...       Respondent

2. SUMA RAVEENDRAN, AGED ABOUT 45,

                For Petitioner  :SRI.N.M.MOHAMMED AYUB

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :05/06/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                  -------------------------------
              W.P.(C).NO.15604 OF 2009 (O)
                -----------------------------------
           Dated this the 5th day of June, 2009

                      J U D G M E N T

The writ petition is filed under Article 226 and 227 of the

Constitution of India seeking the following reliefs:

i) to issue a writ of certiorari or other
appropriate writ or direction quashing
Ext.P8 order, by calling for the records
leading to the same.

ii) to issue a writ of mandamus or other
appropriate writ or direction, compelling the
court below to consider the matter afresh, in
accordance with law.

iii) to issue such other writ or other
appropriate direction as this Hon’ble Court
deems fit on the facts and circumstances of
the case.

2. Petitioner is the 1st defendant in O.S.No.844/2004 of

the Munsiff’s Court, Ernakulam. Suit was one for declaration

of title and for injunction. The defendants resisted the suit

claim by filing written statement in which among other

WPC.15604/09 2

contentions valuation of the suit was also questioned. An

Advocate Commissioner was appointed to ascertain the value

of the properties scheduled in the plaint, and accordingly,

after enquiry, he filed a report. Pursuant thereto, the

plaintiffs filed a statement showing the valuation of each and

every item in the property scheduled in the plaint. The

learned Munsiff satisfied with the valuation shown by the

plaintiffs and the court fee paid, overruled the objections

raised by the defendant and passed Ext.P8 order. Propriety

and correctness of Ext.P8 order is challenged in this writ

petition by the 1st defendant.

3. I heard the learned counsel for the petitioner.

Having regard to the submissions made by the learned

counsel and considering the facts and circumstances

presented with reference to the materials produced in the writ

petition, I find there is no impropriety or illegality in the order

passed by the learned Munsiff holding that suit has been

properly valued and the court fee as required by the Act has

been paid by the plaintiff. After all, payment of court fee is a

WPC.15604/09 3

matter as between the plaintiff and the Revenue, and at the

most, the defendant can only show that the suit is

undervalued. There are adequate provisions in the Court Fees

and Suits Valuation Act to recover court fee in case it is found

insufficient even after passing of the decree as covered by

Section 12 of that Act. The writ petition is devoid of any

merit, and it is dismissed.

S.S.SATHEESACHANDRAN
JUDGE

prp

S.S.SATHEESACHANDRAN, J.

——————————————————–

CRL.R.P.NO. OF 2006 ()

———————————————————

O R D E R

———————————————————

23rd March, 2009