High Court Punjab-Haryana High Court

Reena Devi vs Shri Ram Karan Alias Ram Kumar on 12 August, 2009

Punjab-Haryana High Court
Reena Devi vs Shri Ram Karan Alias Ram Kumar on 12 August, 2009
C.R. No.2542 of 2005 (O&M)                                     -1-

 IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
             HARYANA AT CHANDIGARH

                               C.R. No.2542 of 2005 (O&M)
                               Date of Decision: 12.08.2009


Reena Devi                                                .....Petitioner

                                 Versus

Shri Ram Karan alias Ram Kumar                      ...Respondent

Present: Mr. Ranjit Saini, Advocate
for the petitioner.

Mr. Yashpal, Advocate
for the respondent.

CORAM:HON’BLE MR. JUSTICE K. KANNAN

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 revision is against an order passed by the trial Court on

an application moved at the instance of the defendant under Order 7

Rule 11 CPC that the plaintiff shall affix ad valorem court fee for

relief of marriage expenses of Rs.3 lacs, that the plaintiff had claimed.

Learned counsel for the petitioner states that he is not very sure

whether the suit is still pending or whether it has been disposed of.

The direction issued by the lower Court is appropriate for, a claim for

certain sum of money, whatever be the basis, shall be required to be

valued under Section 7(ii) of the Court Fee Act and ad valorem court

fee shall be paid thereon. If the plaintiff has any justification for non-

payment, it can be only on the grounds which are mentioned under

Order 33 Rule 1 CPC. Normally a person who is in indigent
C.R. No.2542 of 2005 (O&M) -2-

circumstances and is unable to pay court fee, shall seek the permission

of the Court to proceed on such a basis. Apart from an oral assertion

that the plaintiff is not in a position to pay court fee, there is nothing

on record to suggest that the plaintiff is unable to pay the court fee.

2. Reserving to the plaintiff-petitioner such liberty to apply

under Order 33 Rule 1 CPC, the revision petition is dismissed and the

order of the lower Court is confirmed. No costs.

(K. KANNAN)
JUDGE
August 12, 2009
Pankaj*