Bombay High Court High Court

Agricultural Produce Market … vs Shahnawaz Kasim Shaikh & Ors on 15 December, 2008

Bombay High Court
Agricultural Produce Market … vs Shahnawaz Kasim Shaikh & Ors on 15 December, 2008
Bench: Anoop V.Mohta
dgm
 gm                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                                        CIVIL APPELLATE JURISDICTION

                                  WRIT PETITION NO. 4923 OF 2008




                                                                                                                      
           Agricultural Produce Market Committee Petitioners




                                                                                      
                          Vs.

           1. Shahnawaz Kasim Shaikh & ors.                                                               Respondents.




                                                                                     
           Mr.Sandeep Dilip Shinde for the Petitioners.

           Mr.V.Z.Kankaria i/by Mr.Rahul D. Motkari for the
           Respondents 1 to 4, 10 and 11.




                                                                
                                                       CORAM : ANOOP V.MOHTA, J.
                                        ig             DATED : 15th December 2008.

           P.C.
                                      
                          The                    petitioners            have           challenged              the                 impugned

           order            dated         30th          May,           2008          passed        by          the         Civil      Judge,

           Senior            Division,                  Nasik,          whereby          it      is           held       that            the
         


           valuation                   made            by        the           respondents/plaintiffs                and                 the
      



court fee paid thereon is proper and, therefore, the

plaint cannot be rejected.

2. The petitioners are Agriculture Produce Market

Committee (for short, “APMC, Nasik”) who, in pursuance

to Agricultural Produce Market Committee Act, (for

short, “APMC Act”), entitled to levy and impose market

fees and supervision charges in respect of the goods

imported by the plaintiffs/respondents in Nasik city

along with others.

::: Downloaded on – 09/06/2013 14:08:46 :::
(2)

3. The respondents are traders engaged in the

business of selling and buying various types of fruits

from different districts and selling it on wholesale

and retail basis within Nasik district which is

notified market area under Section 4 of the APMC Act.

They have filed the present suit for declaration and

injunction whereby they are claiming an order of

restrainment against the petitioners from levying and

imposing market fees and supervision charges in

respect of ig the goods imported by them in Nasik city.

There are also averments made in the plaint for refund

of the amount which they have already paid to the

petitioners. The market fees and supervision charges

are fixed and well within the knowledge of the

respondents as they are paying since long.

4. They have valued Suit at Rs.4000/- and paid court

fee of Rs.80/- under Section 6(iv) J of the Bombay

Court Fees Act, 1959 (for short, “Bombay Court Fees

Act”).

5. An application under Section 8 of Bombay Court

Fees Act, read with Order 7, Rule 1 of Civil Procedure

Code (CPC) was moved by the petitioners objecting to

the valuation of the suit. In pursuance to Section 9A

::: Downloaded on – 09/06/2013 14:08:46 :::
(3)

of CPC, an application was also moved for framing

preliminary issue.

6. However, the Court rejected the same on both

counts holding that the prayers in the suit are

declaratory in nature and does not pertain to any

specific recovery of any amount and neither the suit

is for recovery of abovesaid amount and, therefore, it

is not susceptible to the monetary valuation and,

therefore, not covered under Sections 6(iv) and 9 of

the Bonmbay Court Fees Act.

7. The Court need to consider once the objection is

raised about the improper valuation. In the present

case, the learned Judge failed to see that the suit is

against the action of petitioners who are claiming and

recovering the market fees and supervision charges.

They are doing pursuance to the AMPC Act. The

respondents/plaintiffs are paying accordingly. The

amount is fixed and well within the knowledge of the

plaintiffs. Once declaration as sought & if granted

the petitioners will definitely loose the said money

(market fees and supervision charges) and the

respondents/plaintiffs will gain by not paying the

same.

::: Downloaded on – 09/06/2013 14:08:46 :::
(4)

8. The respondents have in fact specifically averred

in paragraph 5 of the plaint and demanded the refund

of the amount so collected by the petitioners till

this date. There cannot be any dispute that there is

and there will be voluminous transaction of purchase

and sale of imported agricultural produce made by the

respondents and other such persons. We are concerned

with the plaint and prayers made in the present suit.

Therefore, I am of the view that such Suit as framed

is susceptible to monetary evaluation and subject to

Schedule I ig of Article 7 of the Bombay Court Fees Act.

The trial Court has gone on foundation that it is a

suit for declaration only. While considering the

valuation of the suit, the total frame work of the

suit including its contents is important. Once it is

clear that whole attempt is to seek declaration and

injunction against the petitioners which will result

into an order of restrainment against AMPC to collect

the fixed market fee and supervision charges. This,

in my view, is susceptible to the valuation as

contemplated under the Bombay Court Fees Act. The

plaintiffs would definitely gain monetarily. The

petitioners would loose accordingly.

9. Therefore, taking all this into account, the

impugned order is quashed and set aside. The learned

::: Downloaded on – 09/06/2013 14:08:46 :::
(5)

Judge to reconsider the detail aspect of relevant

provisions of Bombay Court Fee Act and pass fresh

order accordingly. The petition is accordingly

allowed. No costs.

( ANOOP V. MOHTA, J.)

::: Downloaded on – 09/06/2013 14:08:46 :::