IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7999 of 2006(B)
1. ASOKAN, S/O. RAMAN, MANDATHARA HOUSE,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, THRISSUR.
... Respondent
2. THE TAHSILDAR, TALUK OFFICE,
For Petitioner :SRI.M.SHAJU PURUSHOTHAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :08/08/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.7999 of 2006
....................................................................
Dated this the 8th day of August, 2008.
JUDGMENT
The petitioner is challenging recovery proceedings for recovery of
court fee of Rs.28,700/-. The petitioner had filed suit as indigent person
and the same is decreed in part. Court fee as stated in the decree is
Rs.28,700/-. However, counsel for the petitioner submitted that there is
mistake in the computation of court fee by the civil court. If there is any
such mistake, the court is bound to set right the same and it is for the court
to decide as to who should pay the court fee in terms of Order XXXIII Rule
10 of CPC. Counsel for the petitioner further contended that decree is
passed entitling petitioner to recover the decree amount along with cost
including court fee. Since decree amount is not realised, petitioner is not
able to pay court fee is his case. E.P. 84/2006 is stated to be pending
before the IInd Additional Sub Court, Irinjalakkuda. In the circumstances,
W.P. is disposed of directing the IInd Additional Sub Court, Irinjalakkuda
to dispose of the said E.P. within a period of three months from the date of
production of copy of this judgment. From out of amount recovered in
execution proceedings, the court fee should be appropriated first by the
2
Execution Court making payment to the Tahsildar directly and thereafter,
the balance amount recovered will be payable to the decree holder i.e. the
petitioner. If correction is required in the computation of court fee,
petitioner can make application and the court will make correction. The
petitioner will produce copy of this judgment for compliance. Recovery
proceedings will remain stayed for six months from now and thereafter the
same will be closed, if amount is recovered as above. However, if petitioner
has received decree amount, then recovery can be continued against the
petitioner. The civil court will inform the developments in execution
proceedings to the concerned Tahsildar. Since W.P. was pending, delay if
any in applying for correction of the decree should be condoned by the civil
court.
C.N.RAMACHANDRAN NAIR
Judge
pms