Civil Revision No.194 of 2009 -1-
****
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No.194 of 2009
Date of decision : 15.1.2009
Ajaib Singh and another .....Petitioners
Versus
Gurpreet Singh and others ...Respondents
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. Balkar Singh, Advocate for the petitioners.
S. D. ANAND, J.
Minors plaintiffs (respondents No. l and 2 herein) filed the
impugned suit through their mother to obtain the invalidation of the
impugned sale deed vide which respondent no.3 had sold off coparcenary
property without any legal necessity. The petitioners filed therein an
application Under Order 7 Rule 11 of the C.P.C. for rejection of the plaint
as ad-valorem court fee had not been paid by the plaintiffs-respondents.
In response thereto, the plea raised on behalf of the plaintiffs-
respondents was that ad-valorem court fee was not payable in view of the
fact that the plaintiffs-respondents were not a party to that sale deed.
Relying upon Smt. Rekha Vs. Suresh Kumar and others
2008 (4) RCR 430 and Ravinder Kumar Vs. Narinder Kumar 2007(2)
RCR (CIVIL)-1, the learned Trial Court negatived the plea put forward by
the defendant-petitioner.
The law laid down in Smt. Rekha’s case and Ravinder
Kumar’s case (supra) is squarely applicable to the facts and circumstances
of the present case. In those cases, the suit had been filed by a
Civil Revision No.194 of 2009 -2-
****
coparcener to challenge the validity of a sale effected by the Karta of the
joint Hindu family. It was held therein that ad-valorem court fee was not
required to be paid in such a case. In the light of those rulings, the
reliance placed by the learned counsel for the petitioner upon Anil Rishi
Vs. Gurbaksh Singh 1998(3) Civil Court Cases 78 (P&H) and Ranjit
Singh Vs. Balkar Singh 2001(2) Civil Court Cases 45 (P&H) is
misconceived.
There is no reason for this Court to interfere with the
impugned order which is in accord with the law laid down by this Court in
Smt. Rekha’s case and Ravinder Kumar’s case (supra).
The petition shall stand dismissed in limine.
January 15, 2009 (S. D. ANAND) Pka JUDGE