High Court Kerala High Court

Amminiyamma @ Bharathiyamma Aged … vs Sankarankutty @ Unni on 2 November, 2009

Kerala High Court
Amminiyamma @ Bharathiyamma Aged … vs Sankarankutty @ Unni on 2 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30206 of 2008(U)


1. AMMINIYAMMA @ BHARATHIYAMMA AGED 65 YRS,
                      ...  Petitioner
2. ANIL KUMAR SHARMA, AGED 35 YEARS,

                        Vs



1. SANKARANKUTTY @ UNNI, AGED 57 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  :SRI.M.K.SUCHEENDRAN

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :02/11/2009

 O R D E R
                    S.S.SATHEESACHANDRAN, J.
                   -----------------------------------
                   W.P.(C).No.30206 of 2008 - U
                    ---------------------------------
            Dated this the 2nd day of November, 2009

                            J U D G M E N T

Writ petition is filed seeking the following relief:

“To issue a writ of certiorari or any other

appropriate writ, order or direction and thereby call for

the entire records leading to issue of Ext.P4 and quash

the same and also may be pleased to allow Ext.P3

application as prayed for.”

2. Petitioners are the first and second defendants in

O.S.No.1148 of 2007 on the file of the Munsiff Court, Ernakulam,

and, the respondent, the plaintiff. Suit was one for setting aside

a sale deed and also for declaration as to the right of the plaintiff

over the plaint property and injunction and other reliefs. Suit

was valued at Rs.50,000/-. Court fee was paid under Section 40

of the Court Fees and Suits Valuation Act, hereinafter referred to

as the Act, for setting aside the sale deed. For the declaratory

relief and injunction valuation has been made at Rs.25,000/- and

court fee assessed and paid under the relevant sections

applicable. Resisting the suit claim defendants filed written

W.P.(C).No.30206 of 2008 – U

2

statement in which among other contentions they challenged the

valuation and the court fee paid and also the entertainability of

the suit before the court contending it lacked pecuniary

jurisdiction. An application was also moved for considering the

above question. Ext.P3 is that application. In Ext.P3

petitioners/defendants sought for consideration whether the court

has pecuniary jurisdiction to entertain the suit. The learned

Munsiff closed that application with an one line order that issue

on that question had already been raised in the suit. Ext.P4 is

the copy of that order. Propriety and correctness of Ext.P4 order

is challenged in the writ petition invoking the supervisory

jurisdiction vested with this Court under Article 227 of the

Constitution of India.

3. I heard the counsel on both sides.

4. The order passed by the court below indicates that

there was no application of mind at all on the question raised by

the defendants which needless to state has to be considered

before proceeding with the trial of the suit. In case the

contentions of the defendants are found sustainable and the suit

is found beyond the pecuniary limits of the court then

W.P.(C).No.30206 of 2008 – U

3

necessarily, the plaint has to be returned for presentation before

the proper court. A question with respect to pecuniary or

territorial jurisdiction of a court invariably has to be decided

before the other disputed issues are considered and adjudicated

upon. Of course, in a case relating to territorial jurisdiction in

some cases evidence may be required and it has to be relegated

for consideration with other issues. When the challenge is with

respect to the pecuniary jurisdiction of the court raising a

contention that the valuation of the suit is much more than what

is shown in the plaint and the court fee paid is inadequate it

cannot be relegated for consideration to a later stage holding that

an issue thereof had already been made. Setting aside Ext.P4

order the court below is directed to consider the question relating

to the valuation and court fee and no doubt of its pecuniary

jurisdiction to entertain the suit.

Writ petition is disposed of as above.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-