C.R. No. 3406 of 2009 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.R. No. 3406 of 2009
Date of Decision: August 6, 2009
Mela Ram
.....Petitioner
Vs.
Narinder Kaur and others
.....Respondents
CORAM: HON'BLE MR. JUSTICE M.M.S. BEDI.
-.-
Present:- Mr. Deepak Aggarwal, Advocate
for the petitioner.
Mr. D.D. Bansal, Advocate
for the respondents.
-.-
M.M.S. BEDI, J. (ORAL)
Plaintiff- petitioner has challenged the order dated February 6,
2009 allowing the application of defendant- respondents and directing the
plaintiff- petitioner to fix ad-valorem Court fee on the plaint. The plaintiff
has filed a suit for declaration that sale deed dated February 20, 2007 got
C.R. No. 3406 of 2009 [2]
executed from him by the defendant- respondent No.1 in her favour is null
and void.
In this context reference to the averments in the plaint is
necessary which has been attached with the petition as annexure P-1. The
plaintiff has not claimed possession of the property and has rather sought a
permanent injunction restraining the defendant- respondent from interfering
his possession over the house in dispute.
Counsel for the petitioner has contended that when the plaintiff
does not seek consequential relief for possession of a property, ad-valorem
Court fee would not be payable. In support of his contention he relied upon
Krishna Devi and another Vs. Jaswant Singh, 2006 (4) RCR (Civil) 563.
Similar is the ratio of the judgment in Teja Singh Vs. Smt. Amar Kaur
and others, 2008 (1) CCC 531.
Counsel for the respondents has relied upon Niranjan Kaur
Vs. Nirbigan Kaur, 1982 PLR 127. The said judgment of Full Bench has
been considered in Krishna Devi’s case (supra) and Teja Singh’s case
(supra) holding that when a consequential relief of possession in a suit for
declaration challenging a registered document is not sought for, the
judgment of Full Bench in Niranjan Kaur’s case (supra) would not be
applicable.
In view of the above circumstances, the revision petition is
allowed and the impugned order dated February 6, 2009 is hereby set aside.
August 6, 2009 (M.M.S.BEDI) sanjay JUDGE C.R. No. 3406 of 2009 [3]