High Court Kerala High Court

Hameed vs Habeeb Rahman on 7 July, 2009

Kerala High Court
Hameed vs Habeeb Rahman on 7 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18958 of 2009(O)


1. HAMEED, AGED 56,
                      ...  Petitioner

                        Vs



1. HABEEB RAHMAN, S/O.P.T.MUHAMMEDALI,
                       ...       Respondent

2. A.S.ABDUL GAFOOR,

3. P.T.MUHAMMED HUSSAIN,

4. FOUSIYA ABDUL GAFOOR,

5. P.T.ASHRAF, S/O.MUHAMMEDALI,

6. BINU GAFOOR SAIDALI,

7. A.M.NOUSHAD, S/O.K.K.MUHAMMED,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

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

 Dated :07/07/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No. 18958 OF 2009
           --------------------------
       Dated this the 7th day of July 2009
     -------------------------------------


                     JUDGMENT

The writ petition is filed seeking the

following reliefs.

i) Call for the records leading to Ext.P4 and

may be pleased to set aside the same.

ii) To pass any such or further orders as the

petitioner may seek and this Hon’ble Court

deem fit to grant.

2. Petitioner is the third defendant in O.S

2849/2008 on the file of Munsiff Court, Trissur.

First respondent is the plaintiff and the other

respondents, co-defendants with the petitioner in

the above suit. Suit is one for injunction, both

prohibitory and mandatory. Subject matter of the

W.P.(C).No. 18958 OF 2009 2

suit relates to a trust and so much so petitioner

valued the suit property under Section 28 of the

Court Fees and Suit Valuation Act hereinafter

referred to as the C.F Act, which was challenged by

the petitioner/third defendant. Petitioner also

moved an application for consideration of that

question as a preliminary issue. The court below

after hearing both sides dismissed that

application, and the propriety and correctness of

that order is impeached invoking the supervisory

jurisdiction vested with this court under Article

227 of the Constitution of India.

3. I heard the learned counsel for the

petitioner. Having regard to the submissions made

and taking note of the facts and circumstances

presented with reference to the impugned order and

other materials produced in the writ petition, I

find no notice to the respondents is necessary, and

W.P.(C).No. 18958 OF 2009 3

it is dispensed with. The impugned order discloses

that the petitioner has not filed any written

statement so far. The question of consideration of

valuation arise only after settling of issues under

order XIV of Code of Civil Procedure. The various

stages under which the court can examine the

correctness of valuation and sufficiency of court

fee are covered by the provisions of the Court

Fees Act. On institution of the suit or proceeding

a preliminary finding is made by the court whether

the court fee paid and the valuation shown is

correct, and that preliminary finding is subject to

review, as provided under Section 12(2) of the

C.F Act and the following Sub sections of that

Section and also under Section 18 and 19 of the

Act. Section 12(2) of the C.F Act enables the

defendant after filing of his written statement to

challenge the court fee paid on the plaint and

then, necessarily, it has to be examined with

W.P.(C).No. 18958 OF 2009 4

reference to the Valuation shown in the plaint.

The two are interconnected though they are

distinct and different from one another. So much

so the challenge now raised by the petitioner

regarding the valuation of the suit has to be gone

into only after filing of his written statement. I

make it clear that none of the observations made by

the court below in the impugned order shall have

any bearing in the enquiry on the question of

valuation and also court fee if raised in the

appropriate manner by the defendant, as provided by

law. The writ petition is closed subject to the

above observations.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//

P.A TO JUDGE

vdv