C.R. No. 6362 of 2009 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.R. No. 6362 of 2009
Date of Decision: November 4, 2009
Amarjit Kaur and another
.....Petitioners
Vs.
Gurnait Singh and others
.....Respondents
CORAM: HON'BLE MR. JUSTICE M.M.S. BEDI.
-.-
Present:- Mr.Parminder Singh, Advocate
for the petitioners.
-.-
M.M.S. BEDI, J. (ORAL)
Vide impugned order, the application under Order 7 Rule 11
CPC filed by the defendant- petitioners has been dismissed, inter-alia on the
ground that plaintiff-Gurnait Singh is not a party to the sale deed.
Counsel for the defendant- petitioners has submitted that a
specific preliminary objection No.6 has been raised in the written statement
taking up the plea that the suit deserves to be dismissed as ad-valorem Court
fee according to the value of the suit property has not been affixed. He has
C.R. No. 6362 of 2009 [2]
contended that the property in dispute is not a coparcenery property and that
the gift deeds and the sale deeds of the property in dispute have been validly
executed. In case the plaintiff- respondents are able to prove that the
property is not coparcenery still he can be directed to make good the
deficiency in Court fee after the adjudication of the issue in Court fee.
Counsel for the petitioners at this stage has made a prayer to
withdraw this revision petition with liberty to raise the plea of Court fee
before the trial Court to get the adjudication of the issue on the basis of facts
and the law in favour of the petitioners.
The revision petition is permitted to be withdrawn. It is
observed that the impugned order will not prejudice the adjudication of the
issue regarding affixation of ad-valorem Court fee on the basis of the
material of facts and law produced before the trial Court.
Disposed of as withdrawn with the abovesaid liberty.
November 4, 2009 (M.M.S.BEDI) sanjay JUDGE