Delhi High Court High Court

Rampur Distillery & Chemicals Co. … vs Union Of India on 3 January, 1995

Delhi High Court
Rampur Distillery & Chemicals Co. … vs Union Of India on 3 January, 1995
Equivalent citations: 1995 IAD Delhi 425, 57 (1995) DLT 642, 1995 (32) DRJ 733, (1995) 110 PLR 28
Author: R Lahoti
Bench: R Lahoti


JUDGMENT

R.C. Lahoti, J.

(1) The Court in deciding the question of Court fee should look into the allegations in the plaint to see what is the substantive relief that is asked for; mere astuteness indrafting the plaint will not be allowed to stand in the way of the Court looking at the substance of the relief asked for – observed their Lordship in Shamsher Singh VS. Rajinder Prashad & Ors., . So is the view taken by Full Bench of Delhi High Court in Mahant Purushottam Dass & Ors. VS. Har Narain & Ors., .

(2) The plaintiff has filed this suit for declaration and injunction seeking the following reliefs :- i) to grant a declaration to the effect that funning contract No.J/13018/3/27/79/PUR.II dated 6.2.1979 is non-est and void; ii) and in the alternative, for the grant of declaration that the contract, if any, was rendered void and the plaintiff was not obliged to make any supplies under supply order No.J/13018/3/27/NINE/79/PUR.II dated 29:10.1979 since the defendant committed breach of contract; iii) further for grant of a declaration that the demand for risk purchase damages in the sum of Rs.5,24,790.00 made by the defendant Union of India is illegal, ultra vires, unwarranted, ineffective and inoperative; (iv) and for grant of an injunction against the defendant Union of India restraining it from enforcing its aforesaid illegal demand and/or acting to the prejudice of the plaintiff company in any manner whatsoever in pursuance of the aforesaid demand.

(3) The valuation clause for the purpose of Court Fee and jurisdiction is couched in the following terms:

“37.That the value of the suit for the relief of declaration is above rupees one lakh and the requisite Court fee has been paid. The value of the suit for the relief of injunction is Rs. 1,000.00 on which advalorem Court fee has been paid.”

(4) In para 37 the amount of court fee paid is not stated. However, the plaint is affixed with Court fee stamps worth Rs.l90.00 .

(5) In every suit the plaintiff must clearly state valuation for each of the reliefs separately, further stating the amount of Court fee which was being paid by the plaintiff. The Court should not be left to stumbling through the file and finding out the exact amount of the court fee paid.

(6) The facts stated in the plaint show the plaintiff having entered into a contrast with the Union of India for supplying certain commodity. The contract has failed. The defendant has exercised its right under the risk purchase clause, consequent to which a recovery in an amount of Rs. 5,24,790.00 is outstanding against the plaintiff. By filing of. the suit the plaintiff seeks to get rid of the contract and also avoid payment of Rs. 5,24,790.00 to the defendant. Ad valorem court fee has not been paid by the plaintiff.

(7) The suit filed by the plaintiff is governed by Sections 7(iv)(c) of the Court Fees Act, 1870. In such suits, the amount of court fee payable has to be concluded on the amount at which the relief sought is valued in the plaint or memorandum of appeal. The plaintiff has to state the amount at which he values the relief sought.

(8) Though descretion is given to the plaintiff to make the valuation but that discretion has to be exercised reasonably and not in an arbitrary fanciful or whimsicle manner. In Moti Ram & Ors. VS. Daulat Air 1939 Nagpur 50, the Full Bench of Nagpur High High Court has held :-

“IT is true that under Section 7(iv)(c), the plaintiff may put any valuation on the relief but such value is not binding on Court and it can refuse to accept that figure. There is nothing in the Court fees Act which shows that in cases coming under Section 7(iv)(c) the power which the Court is given by Order 7, Rule Ii, Civil Procedure Code, is taken away. If the valuation put by the plaintiff is arbitrary and unreasonable, in other words if the disparity is so great as to show that the plaintiff has not endeavored to fix a fair value at all but has simply set down a figure which is unreasonable and bears no relation to the value of the right litigated the Court can interfere and exercise its powers under Order 7 Rule 11 CPC.”

(9) There is no divergence of judicial opinion in so far as the view taken by the Full Bench of Nagpur High Court is concerned. Reference may be made to Hajrabi W/o.Abdal Jalil & Ors. Vs. Md.lbrahim S/o.Md.Sharif, Air 1948 Nagpur 219, Suresh kumar VS. The State of Madhya Pradesh, .and Idol Shri ‘Shriji’ and Ors. VS. Chaturbhai Mangalbhai Patel&’Anr.,.

(10) If the relief sought for by the plaintiff is capable of specified valuation then that will be the valuation for payment of Court fee ad valorem. In Nathuram Kashiram VS. State Government of Madhya Pradesh, it has been held :- . “A declaration which affects only the pecuniary relationship between the plaintiff and a defendant does not come within the purview of Section 42 of the Specific Relief Act and a suit for such a declaration is not maintainable. The plaintiff has, therefore, got to specify in the suit that he is challenging his liability for a certain amount and if he were to do so it would mean that he is avoiding the liability to that extent, necessarily requiring an adjudication whether that amount is or is not due. Thus, it is not abase where the claim is incapable of any valuation or liable to be arbitrarily valued. The claim in such a suit being capable of definite valuation it cannot be argued that to the plaintiff it has got a different value which he can put down in the plaint either for purposes of court fee or for purposes of jurisdiction. When he seeks to avoid that liability for a definite amount, value’ to him must be the same which he seeks to avoid. Hence, when a plaintiff files a suit against the State Government challenging the right of the State Government to recover the specified amount from him as a surety for the performance of a contract, the claim in suit is governed by Section 7(iv)(c) of the Court Fees Act, and an ad valorem Court fee on the specified sum is liable to bepaid.” Nathuram’s case (supra) is a Single Bench decision but the view taken therein has been approved by a Division Bench in Badrilal Bholaram VS. State of Madhya Pradesh & Anr., . I find myself in respectful agreement with the view so taken.

(11) The injunction sought for by the plaintiff seeks avoidance of a specified money liability to the tune of Rs.5,24,790.00 . The plaintiff is liable to pay ad valorem court fee on this amount.

(12) The plaintiff is directed to pay the deficit court fee within a period of one month from today failing which the plaint shall be liable to be rejected under Order 7 Rule 11 CPC.