High Court Kerala High Court

Ambika Rajan vs Basheera Beevi on 3 April, 2009

Kerala High Court
Ambika Rajan vs Basheera Beevi on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8261 of 2009(O)


1. AMBIKA RAJAN, W/O. RAJAN,
                      ...  Petitioner

                        Vs



1. BASHEERA BEEVI, W/O. NAJEEM,
                       ...       Respondent

2. NAJEEM, S/O. FAZULUDEEN,

                For Petitioner  :SRI.J.JAYAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :03/04/2009

 O R D E R
                               K.T.SANKARAN, J.
                  ------------------------------------------------------
                      W.P.(C) NO. 8261 OF 2009 O
                  ------------------------------------------------------
                     Dated this the 3rd April, 2009


                                    JUDGMENT

The question of law involved in this Writ Petition is whether the

decree holder in a suit for realisation of money is entitled to get refund of

the court fee paid on the plaint, under Section 21 of the Legal Services

Authorities Act, 1987, when the dispute between the parties in the

Execution Petition is settled before the Lok Adalat.

2. The petitioner filed the suit against the respondents for

realisation of Rs.1,71,000/- with interest on Rs.1,50,000/-. The suit was

decreed on 30.10.2001. The petitioner filed Execution Petition for

realisation of the decree amount from the respondents by attachment and

sale of their properties and by arrest and detention of the second

judgment debtor in civil prison. The respondents entered appearance in

the Execution Petition and filed objections. The parties submitted before

the executing court that there was a possibility of settlement. Therefore,

the Execution Petition was referred to the Lok Adalat organised by the

Chirayinkeezh Taluk Legal Services Committee constituted under Section

19 of the Legal Services Authorities Act. Before the Lok Adalat, the

matter was settled between the parties and the respondents agreed to

W.P.(C) NO.8261 OF 2009

:: 2 ::

pay a sum of Rs.1,25,000/- to the decree holder in full and final settlement

of the case. A compromise petition was also filed by the parties. The

compromise petition was accepted. Ext.P3 award dated 8.12.2007 was

passed. The operative portion of the award reads as follows:

“Decree holder and Judgment debtor present. Matter
settled in the Adalat. Compromise petition filed. Refund for
court fee to the Decree holder as per rules.”

3. The petitioner/decree holder filed Execution Application in the

Execution Petition before the executing court for refund of the court fee of

Rs.11,125/- paid by her as court fee in the suit. The executing court

dismissed that application by the order dated 20.8.2008, which is under

challenge in this Writ Petition. The executing court held that no dispute

involved in the suit was referred to the Lok Adalat, as the decree had

already been passed. Though the Lok Adalat directed refund of the court

fee as per Rules, the Rules do not provide for refund of any court fee in

the execution proceedings. It was also held that Section 21 of the Legal

Services Authorities Act contemplates only a compromise or settlement in

respect of a matter in a pending suit.

4. Learned counsel for the petitioner referred to the various

provisions in the Legal Services Authorities Act. He also relied on the

decisions in Salem Advocate Bar Association, Tamil Nadu v. Union of

W.P.(C) NO.8261 OF 2009

:: 3 ::

India ((2005) 6 SCC 344), P.J.Thomas v. Thomas Job ((2005) 6 SCC

478, Vasudevan v. State of Kerala (2003 (3) KLT 993) and Sankunni

Somadhan v. Vinodhini Amma (2000 (1) KLT 640). The counsel for the

petitioner also raised a contention that on the passing of the award by the

Lok Adalat, the decree passed in the suit gets merged into the award and

in substitution of the decree passed by the trial court, the award passed

by the Lok Adalat would be treated as the decree. The counsel contends

that, therefore, the court fee is liable to be refunded under Section 21 of

the Legal Services Authorities Act.

5. The Legal Services Authorities Act, 1987 was enacted to

constitute legal services authorities to provide free and competent legal

service to the weaker sections of the society to ensure that opportunities

for securing justice are not denied to any citizen by reason of economic or

other disabilities, and to organise Lok Adalats to secure that the operation

of the legal system promotes justice on a basis of equal opportunity.

Section 2(a) of the Legal Services Authorities Act defines “case” thus:

“‘case’ includes a suit or any proceeding before a court”.

Section 2(aaa) defines Court as:

“”Court” means a civil, criminal or revenue court and
includes any tribunal or any other authority constituted under
any law for the time being in force, to exercise judicial or
quasi-judicial functions.”

W.P.(C) NO.8261 OF 2009

:: 4 ::

Section 19 provides for organisation of Lok Adalats. It provides that every

State Authority or District Authority of the Supreme Court Legal Services

Committee or every High Court Legal Services Committee or, as the case

may be, Taluk Legal services Committee may organise Lok Adalats at

such intervals and places. Section 19(5) of the Act reads as follows:

“19(5) A Lok Adalat shall have jurisdiction to
determine and to arrive at a compromise or settlement
between the parties to a dispute in respect of –

(i) any case pending before; or

(ii) any matter which is falling within the jurisdiction
of, and is not brought before,

any court for which the Lok Adalat is organised:”

Section 20 of the Act provides that when the parties agree for referring the

case to the Lok Adalat for settlement and if the Court is prima facie

satisfied that there are chances of such settlement, the Court shall refer

the case to the Lok Adalat. Where any case is referred to the Lok Adalat

under sub-section (1) of Section 20, the Lok Adalat shall proceed to

dispose of the case or matter and arrive at a compromise or settlement

between the parties. Section 21 of the Act reads as follows

“21. Award of Lok Adalat:- (1) Every award of the
Lok Adalat shall be deemed to be a decree of a civil court or,
as the case may be, an order of any other court and where a
compromise or settlement has been arrived at, by a Lok
Adalat in a case referred to it under sub-section (1) of
Section 20, the court-fee paid in such case shall be

W.P.(C) NO.8261 OF 2009

:: 5 ::

refunded in the manner provided under the Court Fees Act,
1870 (7 of 1870).

(2) Every award made by a Lok Adalat shall be final
and binding on all the parties to the dispute, and no appeal
shall lie to any court against the award.”

6. The Lok Adalat shall have the same powers as are vested in a

civil court under the Code of Civil Procedure, 1908, while trying a suit in

respect of the matters mentioned in Section 22 of the Legal Services

Authorities Act. Sub-section (2) of Section 22 provides that every Lok

Adalat shall have the requisite powers to specify its own procedure for the

determination of any dispute before it. Section 25 of the Act states that

the provisions of the Act shall have effect notwithstanding anything

inconsistent therewith contained in any other law for the time being in

force or in any instrument having effect by virtue of any law other than the

Act.

7. The definition of the expression “case” in Section 2(a) indicates

that it includes a suit or any proceeding before a Court. Therefore,

execution proceedings also come within the expression “case”. There can

be a valid reference of an Execution Petition to the Lok Adalat. A

compromise effected before the Lok Adalat shall be enforceable. The

award shall be deemed to be “a decree of a civil court or, as the case may

be, an order of any other court” as provided in Section 21 of the Act. But,

W.P.(C) NO.8261 OF 2009

:: 6 ::

that does not mean that when an Execution Petition is referred to the Lok

Adalat, the award passed by the Lok Adalat would be a decree. The

deeming provision in Section 21 does not mean that an award passed by

the Lok Adalat would be a decree passed in substitution of the decree

already passed in the suit. It is not necessary that a matter coming up for

consideration before the Lok Adalat should be a matter referred to by the

civil court. Any Court, including the civil court, could refer the matter to

the Lok Adalat. Section 19(5) uses the expression “court”. It does not say

civil court. Definition of “Court” makes the position clear. Award of the

Lok Adalat to be deemed to be a decree of the civil court, reference to the

Lok Adalat shall be made by the civil court. In respect of matters referred

to by other courts, Section 21 provides that it shall be deemed to be “an

order of any other court”. When a decree was passed by the civil court

and a reference was made to the Lok Adalat in the execution proceeding,

there is no question of the award of the Lok Adalat being a decree of a

civil court which would have the effect of substituting the decree already

passed by the civil court. When a matter is settled between the parties

before the Lok Adalat, after the matter was referred by the executing court

to the Lok Adalat, the award passed therein would be an award which is

executable as an order passed by the executing court on the basis of the

decree already passed by the civil court. For that purpose, the award

shall be deemed to be a decree. It only means that it can be enforced as

W.P.(C) NO.8261 OF 2009

:: 7 ::

a decree. Let us take an example of a settlement or compromise

between the parties before the civil court. For example, in an Execution

Petition, the parties arrive at a compromise and they file a compromise

petition. That compromise, if accepted, would be an order in the

Execution Petition and it can be enforced in the execution proceedings.

That does not mean that the decree passed in the suit is wiped out or

substituted by the order passed by the executing court. So far as the

parties are concerned, they are bound by the order passed on the basis of

the compromise filed by them before the executing court. That

compromise is based on the decree and on the basis of a settlement

arrived at after the decree. By a compromise in an Execution Petition, it

cannot be said that the suit is compromised as provided under Rule 3 of

Order XXIII of the Code of Civil Procedure. It can be treated as an

adjustment as provided under Rule 2 of Order XXI of the Code of Civil

Procedure. If that is a result of a compromise between the parties at the

execution stage before the civil court, there could be no difference if such

a compromise is entered into by the parties before the Lok Adalat on a

reference made to it by the executing court. The conclusion is irresistible

that a compromise arrived at between the parties in an Execution Petition

before the Lok Adalat is not a decree, though it shall be deemed to be a

decree for certain purposes.

W.P.(C) NO.8261 OF 2009

:: 8 ::

8. Let us examine the contention raised by the petitioner in another

angle. In a given case, there may be several defendants. Even if the

decree was passed against all of them, the decree holder may think it fit

to file Execution Petition against one or more of them and not against all

of them. If such an Execution Petition is referred to the Lok Adalat and a

compromise is entered into, the award would not be a decree in

substitution of the decree passed against all the defendants. The

compromise would not be binding on those judgment debtors who were

not made parties to the Execution Petition. This example would indicate

that an award passed by the Lok Adalat on a compromise entered into

between the parties in the Execution Petition would not be in substitution

of the decree passed by the trial court. But such an award would be

binding on the parties to the compromise and the decree can be

executed, in so far as they are concerned, only as per the terms of the

compromise.

9. Disposal of an Execution Petition cannot be treated as disposal

of the suit. The Execution Petition arises after a decree is passed in the

suit. The compromise entered into between the parties in an Execution

Petition cannot be treated as a compromise in the suit. The procedure to

be adopted, the issues/points to be decided and the decision to be

rendered by the court in a suit and in an Execution Petition are distinct

W.P.(C) NO.8261 OF 2009

:: 9 ::

and different. Let us also think in yet another angle. Article 136 of the

Limitation Act provides for a period of limitation of twelve years for

execution of a decree. There are categories of cases, for the execution of

which, there is no period of limitation. If the contention raised by the

petitioner is accepted, court fee levied in the suit could be refunded on a

compromise entered into in an Execution Petition filed years after the date

of passing of the decree. I am of the view that it cannot be done.

10. Under clause (i) of sub-section (5) of Section 19 of the Legal

Services Authorities Act, a compromise or settlement is contemplated in

respect of “any case pending before any court”. Going by Section 2(a) of

the Act, “a case pending” may be a suit which is pending or an Execution

Petition which is pending. A reference under sub-section (1) of Section 20

of the Legal Services Authorities Act could be a case which is referred to

in clause (i) of sub-section (5) of Section 19. If so, it should be a case

pending before the court. When an Execution Petition is pending before

the Court, reference to the Lok Adalat could be only of the Execution

Petition and not of the suit which was already disposed of. The Court

must be satisfied, as provided under clause (ii) of sub-section (1) of

Section 20, that the matter to be referred to the Lok Adalat is an

appropriate one to be taken cognizance of by the Lok Adalat. These

provisions would indicate that when an Execution Petition is referred to

W.P.(C) NO.8261 OF 2009

:: 10 ::

the Lok Adalat, a compromise could be in respect of the disputes involved

in the Execution Petition and not matters which are already settled as per

the decree. The parties could however, agree in what manner the decree

should be satisfied. But that does not have the effect of a compromise

entered into in the suit.

11. The expression “in a case referred to it under sub-section (1) of

Section 20” and the expression “the court fee paid in such case shall be

refunded” occurring in Section 21(1) of the Legal Services Authorities Act

are to be read together. Refund of court fee should be in respect of the

case referred to the Lok Adalat. If an Execution Petition is “the case

referred” to the Lok Adalat, court fee paid on the plaint cannot be

refunded, as what is referred to the Lok Adalat is not the suit. At best,

refund could only be of any court fee paid in the Execution Petition, if it is

otherwise permissible under law.

12. Section 21 of the Legal Services Authorities Act provides for

refund of court fee in the manner provided under the Court Fees Act,

1870 (Act 7 of 1870). Sub-section (2) of Section 2 of the Kerala Court

Fees and Suits Valuation Act, 1959 reads as follows:

“2(2) Where any other law contains provisions
relating to the levy of fee in respect of proceedings under
such other law, the provisions of this Act relating to the levy

W.P.(C) NO.8261 OF 2009

:: 11 ::

of fee in respect of such proceedings shall apply subject to
the said provisions of such other law.”

In view of sub-section (2) of Section 2, the provisions of the Kerala Court

Fees and Suits Valuation Act would apply in the matter of refund of court

fee under sub-section (1) of Section 21 of the Legal Services Authorities

Act. Section 69 of the Kerala Court Fees and Suits Valuation Act

provides that when a suit or appeal is compromised or when a suit is

decided solely on the admission of the parties without any investigation,

one-half of the Court fee paid on the plaint or Memorandum of Appeal

shall be ordered by the Court to be refunded to the parties by whom the

same have been paid respectively. In the case on hand, the suit was

decided and a decree was passed. No compromise was arrived at in the

suit. There was no admission by the parties as provided in Section 69.

When an Execution Petition arising out of such a decree is compromised

between the parties before the Lok Adalat, refund of court fee paid on the

plaint cannot be made under Section 69.

13. In Salem Advocate Bar Association, T.N. v. Union of India

((2005) 6 SCC 344), the Supreme Court held in paragraph 63 thus:

“63. Regarding refund of the court fee where the
matter is settled by the reference to one of the modes
provided in Section 89 of the Act, it is for the State
Governments to amend the laws on the lines of amendment
made in the Central Court Fees Act by the 1999 amendment

W.P.(C) NO.8261 OF 2009

:: 12 ::

to the Code. The State Governments can consider making
similar amendments in the State court fee legislations.”

No amendment has been made to the Kerala Court Fees and Suits

Valuation Act as indicated by the Supreme Court in the aforesaid

decision.

14. In P.T.Thomas v. Thomas Job ((2005) 6 SCC 478), under the

heading “benefits under Lok Adalat:” the Supreme Court held thus:

“19. Benefits under Lok Adalat

1. There is no court fee and if court fee is already
paid the amount will be refunded if the dispute is settled at
Lok Adalat according to the rules.

2. The basic features of Lok Adalat are the
procedural flexibility and speedy trial of the disputes. There
is no strict application of procedural laws like the Civil
Procedure Code and the Evidence Act while assessing the
claim by Lok Adalat.

3. The parties to the dispute can directly interact with
the judge through their counsel which is not possible in
regular courts of law.

4. The award by the Lok Adalat is binding on the
parties and it has the status of a decree of a civil court and it
is non-appealable, which does not cause the delay in the
settlement of disputes finally.

In view of above facilities provided by “the Act” Lok Adalats
are boon to the litigating public that they can get their
disputes settled fast and free of cost amicably.”

15. The question decided in Vasudevan v. State of Kerala (2003

W.P.(C) NO.8261 OF 2009

:: 13 ::

(3) KLT 993) is whether the plaintiff is entitled to refund of the full court

fee or only half the court fee. That question does not arise in the present

case. The decision in Sankunni Somadhan v. Vinodhini Amma (2000

(1) KLT 640) does not apply to the facts of the present case.

16. The aforesaid discussion would lead to the conclusion that the

writ petitioner/decree holder is not entitled to refund of the court fee paid

on the plaint, on account of the compromise arrived at between the

parties before the Lok Adalat on a reference made to it in the Execution

Petition. The court below was right in holding so. However, I do not

agree with the finding of the Court below that Section 21 of the Legal

Services Authorities Act contemplates only a compromise or settlement in

respect of a matter in a pending suit. The Writ Petition fails and it is

accordingly dismissed.

17. The laudable object sought to be achieved by the enactment of

the Legal Services Authorities Act, 1987 is relevant while considering the

question whether amendment of the Kerala Court Fees and Suits

Valuation Act is necessary, as indicated in Salem Advocate Bar

Association’s case referred to above. Though the Court Fees Act, 1870

(Act 7 of 1870) was amended, the Kerala Court Fees and Suits Valuation

Act is not suitably amended to promote settlement of cases before the

W.P.(C) NO.8261 OF 2009

:: 14 ::

Lok Adalats. By the Code of Civil Procedure (Amendment) Act, 1999 (Act

46 of 1999), Section 16 was inserted in the Court Fees Act, 1870, which

reads as follows:

“16. Refund of Fee:- Where the Court refers the
parties to the suit to any one of the mode of settlement of
dispute referred to in section 89 of the Code of Civil
Procedure, 1908 the plaintiff shall be entitled to a certificate
from the Court authorising him to receive back from the
collector, the full amount of the fee paid in respect of such
plaint.”

The Government may consider the question in the larger interests of the

litigating public and do the needful.

The Registry will send a copy of this judgment to the Chief

Secretary to the Government.

(K.T.SANKARAN)
Judge

ahz/