Johnson vs Ouseph on 9 November, 2006

0
62
Kerala High Court
Johnson vs Ouseph on 9 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO No. 262 of 2006()


1. JOHNSON, AGED 44 YEARS,
                      ...  Petitioner

                        Vs



1. OUSEPH, AGED 66 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

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

 Dated :09/11/2006

 O R D E R
                 (M.RAMACHANDRAN & K.T.SANKARAN,  JJ)

        -------------------------------------------------------------


                        F.A.O.No.262  of 2006


        --------------------------------------------------------------

             Dated this the 9th day of November, 2006


                               JUDGMENT

Sankaran, J:

This appeal is filed against the order dated

25-08-2006 refusing leave to file the suit as an indigent

person. The appellant/plaintiff instituted the suit against

his father for realisation of money. The court fee payable

in the suit is Rs.29, 750/-. The contention of the appellant is

that he has no property or income except the properties

shown in the schedule to the application for leave to file the

suit as an indigent person. Item No.1 in the C schedule is

his residential property and item No.2 of C schedule is the

property assigned to the appellant by his father. The B

schedule properties are the movables belonging to the

appellant. He contended that except those mentioned in B

and C schedule, he has no other properties, assets or

income.

2. The respondent contended that the appellant is a

person having sufficient means to pay the court fee. A

[FAO No.262 of 2006] -2-

commission was taken out to disprove the contentions raised

by the appellant. The Commissioner filed Ext.C1 report. The

report of the Commissioner shows that the house of the

appellant is having an area of 1200 Sq.feet. There is a cattle

shed, in which 7 cattle could be accommodated. The

Commissioner had seen 4 cows in the cattle shed. The

Commissioner has also reported that in the house belonging

to the appellant he saw a Television set, Tape recorder,

Sewing Machine, V.C.D, Fridge, Heater, Fan etc. There is a

motor shed in the properties belonging to the appellant and

there is electric connection as well.

3. The court below disbelieved the evidence of the

appellant as PW1, and held that no attempt was made by the

appellant to assail the Comissioner’s report and to set aside

the same. A contention was raised that the Commissioner had

inspected some other property and not the property

belonging to the appellant. This belated contention was

negatived by the court below. The house was shown to the

Commissioner by the father of the appellant. The court

below has noticed that if the property inspected by the

[FAO No.262 of 2006] -3-

Commissioner is not owned by the appellant, an application

could be filed by the appellant directing the Commissioner

to visit the correct place, but that was not done by the

appellant. The appellant admitted in evidence that the

movables found by the Commissioner are kept in his own

house. The Court below concluded that the evidence of PW1,

when considered along with Ext.C1 report, would prove that

the appellant has sufficient means to pay the court fee.

4. The learned counsel for the appellant had also

raised a contention that the properties mentioned in the

schedule to the application filed for permission to file the

present suit as an indigent person is the subject matter of

O.S.No.2138 of 2004 on the file of the Munsiff’s Court,

Irinjalakuda, filed against the appellant by his father. The

contention is that under Order XXXIII Rule 1 of the Code of

Civil Procedure, for the purpose of assessing the means of the

plaintiff to pay the court fee, the subject matter of

O.S.No.2138 of 2004 is to be excluded. Counsel relies on

Explanation 1 to Rule 1 of Order XXXIII, which provides that a

person is an indigent person, if he is not possessed of

[FAO No.262 of 2006] -4-

sufficient means (other than property exempt from

attachment in execution of a decree and the subject matter of

the suit) to enable him to pay the fee prescribed by law for

the plaint in such suit. Laying emphasis on the words ‘the

subject matter of the suit’ the counsel contends that even if

the property is the subject matter of another suit, the value of

that property cannot be taken into account for assessing the

means of the plaintiff. The words employed in Explanation 1

to Rule 1 of Order XXXIII are “the subject matter of the suit”

and not subject matter of “a suit” or “any suit”. The only

irresistible conclusion that could be arrived at is that the

value of a property could be excluded from the purview of

assessment of the means of the plaintiff only if the property is

the subject matter of that suit itself. Even if the property is

the subject matter of another suit, that is not a ground to

exclude it from the purview of Rule 1 of Order XXXIII or to

exclude it from valuation so as to assess the indigency or

otherwise of the plaintiff. Only when the property in

question is the subject matter of the same suit filed by the

indigent person, such property could be excluded as provided

[FAO No.262 of 2006] -5-

in Explanation 1 to Rule 1 of Order XXXIII of the Code of Civil

Procedure.

5. The contentions raised by the appellant are devoid

of merit. The appeal is accordingly dismissed.

6. Learned counsel for the appellant prays for a

reasonable time to enable the appellant to pay the court fee.

It is only just and reasonable to grant one month’s time to the

appellant to pay the court fee.

(M.RAMACHANDRAN)

JUDGE

(K.T.SANKARAN)

JUDGE

mks/

LEAVE A REPLY

Please enter your comment!
Please enter your name here