IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36514 of 2009(O)
1. K.BALAKRISHNAN, MURUKA NIVAS,
... Petitioner
Vs
1. T.O.CHERUVATHOOR, TC 24/444,
... Respondent
For Petitioner :SRI.V.V.ASOKAN
For Respondent :SRI.V.SURESH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :11/10/2010
O R D E R
HARUN-UL-RASHID,J.
-------------------------------
W.P.(C). NO.36514 OF 2009
-------------------------------
DATED THIS THE 11TH DAY OF OCTOBER, 2010
JUDGMENT
Petitioner herein is the defendant in O.S.No.402/08 on
the file of the II Additional Munsiff’s Court, Thiruvananthapuram.
The suit was filed for declaration of title and for consequential
injunction. Defendant filed written statement and also counter
claim praying to issue a mandatory injunction directing the plaintiff
to vacate from the ground floor of the building. In Ext.P6 written
statement it is inter alia contended that the plaintiff has to value the
suit on the market value of the property, as the value claimed is one
for declaration of title. Ext.P5 is the copy of the plaint. In
paragraph 21 the plaintiff valued A prayer for declaration under
Section 25 (b) of the Kerala Court Fees and Suits Valuation Act at
Rs.1,000/- and the fee payable is Rs.40. It is said that B prayer is
consequential.
2. The specific contention of the petitioner is that
-2-
WP(C).No.36514/2009
the valuation of the plaint schedule property is not correct. In the
written statement and the counter claim it is also contended that the
plaintiff has no access to the first floor of the plaint schedule
building. In the said context the defendant filed I.A.No.4527/09
under Order XXVI Rule 9 C.P.C. for site inspection. The matters
to be ascertained are market value of the plaint schedule property,
approximate area, ground floor, first floor, mesne profits of the
plaint schedule property, description about the entry to the first
floor of the plaint schedule building etc. Ext.P9 is the order passed
by the II Additional Munsiff’s Court, Thiruvananthapuram in the
said IA. The court dismissed the application stating that the ex parte
commission report is already before the court ascertaining all the
points in the present petition and that a detailed report of the
building was submitted by the Advocate Commissioner and
therefore there is no need to appoint an Advocate Commissioner to
assess the market value of the building and to ascertain the
approximate area and plan details of the first floor. It is further
-3-
WP(C).No.36514/2009
stated that the said facts are not necessary for the adjudication of
the suit or counter claim and therefore the petition was dismissed.
3. I have perused the relevant paragraphs in the
plaint. The suit is for declaration of title. The valuation portion
shows that the plaintiff valued the suit at Rs.1,000/-. The valuation
is under Section 25(b) of the Kerala Court Fees and Suits Valuation
Act. The the prayer in the suit is for declaration and possession of
the property. It is contended by the defendant that since the suit
is not valued properly, it is necessary to assess the market value of
the property. It is also stated that in the earlier Commission report
there is no assessment of the value of the property. The
ascertainment of market value of the property under Section 25(b)
of the Act is necessary for the purpose of deciding as to whether
the proper court fee has been paid or not. From the valuation of the
plaint, it is seen that the plaintiff has not resorted to value the plaint
on the basis of the market value of the property. In the
circumstances, there is no justification for dismissing the
-4-
WP(C).No.36514/2009
application for commission. Apart from the ascertainment of the
market value, certain other matters which are also necessary for the
purpose of deciding the proper court fees payable. It may not be
correct to say that all the details ascertained by the defendant are
contained in the commissioner’ report already filed.
4. In the result, Ext.9 order passed by the II
Additional Munsiff, Thiruvananthapuram is set aside. The
application for issuance of a commission is allowed. The II
Additiohnal Munsiff’s Court, Thiruvananthapuram is directed to
depute an Advocate Commissioner for the purpose of assessment as
prayed for in the IA.
Writ Petition is allowed.
HARUN-UL-RASHID,
JUDGE.
kcv.