High Court Karnataka High Court

S Meenakshi vs S Nagarajan on 14 August, 2008

Karnataka High Court
S Meenakshi vs S Nagarajan on 14 August, 2008
Author: S.R.Bannurmath & Gowda
IN THE HIGH COURT or-" KARNATAKA AT  A7
DATED THIS THE 14*" DAY OF AuGusT,.,éj€@;3:VA..:j:  3 T
PRESENfM] 'p.  % 
THE HON'8LE MR.JUSTI.CEa s.P§;'L%§3}x:~:wuaké»z;afi;%i%"  

A N 

ms HOIWLE MR. JUSTICE.AA.¥\$'}'afEI\i'ij§§£§PALA si:>woA

WRIT Permow 199:7. 15:3.2k:§eo5Ti(GM~::Pc)

E 

Smt. s. Mee:%a%%k:§s«3'm %. 7~      A

Aged aiao;;t_V41'~.yé'a?§,_ _ , 
w/o Sri. B. Suresh  '
R/'at :~so.'a;/74,- ' '

C.M.R. Layout, He:jr;é;j;= ,§€esa_§',..:' 

Lingarajapuraénén, A
Banga£or_e~ 566-» Qf8#.._ 

    émgjévasan, Adv.,)

  1. S.,.__N:-fiéfajan,

Agedasgut 44 years,

 S/0 !ateN- Subramanivan,

A  2';  Baiambai Subramamyan

Aged about 66 years,

V%    .'.W/0 late No. Subramanian

   Both are r/at No.3/1 F" Street,

 9et:itioner



Questioning the rejection of the plaént, petitioneripl.ai.f§tiff-.._

has ffled RFA 266/20%.

4. We have heard learned counse! ._on b:oi:§ivV"5§£§;eo"a;j'g;V  

perused the record.

5. Sri C.B.Srinivasan,   "foe
petitioner conteraéed  of$§r...v'dated
8.10.2004 passed by the   plaintiff
to value the suit;    Act is far in

excess of its i'ori$ki§_otio'n;. .irea?§'v.§v'ioiated rules of fair

proceduré2__an_d cfbfiafturai justice by not granting

reasonable" o;;:$;»or'tu'n§tg¥'A'  petitioner to state her

_vobject§¢§ns to i:h'e. about the correctness of the

:"V.v'oiu3.t:§%on  is contended that without opportunity

oAf"'he*ak.;_'ir§g','Tthne  order was passed. Learned cotmsei

 aiso péointc-;d omit that in the piairst, the averments are to

 efrecothat the piaintiff has been in joint and

4'_'_corat§tr'*u<§t§ve possession and enjoyment of the suit

VT '::'_4so»h«i-gdule properties along with defendants i and 2 arm

hence it Is the piaint averments alone which have to be

kl



of the cieniai of the titie of the piaintiff to the suit pmpe.r§_;y

and she being not in actuai possession and enjoyi*ne"n£f"af"~.s_'

the property, is iiabie to pay the Ceurt fee eh t.3§é :r:sVrh'e§t "

vame of the property of her share in izerms   

(1) of section 35 of the Act and thus::'.i:h'aé t'fi'a_i: '

justified in passing the impugn§s;rdek§" .;.sa.rAhé:§J";{:6tihsiei

made submissions in surapsrt ofVt.hs§:A'i'mpa:gnsd"care:1er,:§
Ir'. Having heard iea__rh.ed {coqnse.IV_~Q%h--..both sidss, the

point for consideration is:    A»

"whet-her'*§:;':he*~.»triai "C-mvrt has propsriy
exe:rcised""$:h.g'=_ju:tisdi5:tioh in passing the
impkmfied' stag":-r, 'a.r1cis..."vgfhether the impugned
order' suffers 'from' :1_1:-rfieriai error or irregutarity?

.a; Ti2e uiiamgsteés facts are tam, the suit fest"

'A'~.psArtjit:sr: 's1%.d--.sspsrate psssession has been fired by the

pst%tAihnherV;" :"I"_::._§tr§:;%3"';.{>iaint, she has inter siis contenéed that

V she isnin jxsjht "Sand constructive possessien and enjoyment

H K    the. 4_suivVt"' scheduie properties. Respondents/defendants

.’_’ha§’s”C6ntested the suit and have filed the written

T iststément denying the ciairn and materiakfverments made

/A

for partition of suit scheduie properties as well

deciaratéon that certain aiienations mae.e_”:”‘-ey’fjjthe

defendants in respect of joint far:r*::.;’ii§ T_

binding on the piaintiffs, was file-s:$_by xreiuing izirwejeiz”.-,’:.;.i~.i’A’t”u’.’*::’,’§<'-;~.i.ré"'viVit

Section 35(2) of the Act, whieT%!.:VV:"'s~;as resisteei the
defeneants, inter aiia cei'f:'zeai*:cti_«i*i§'V_ pieifitiffe net
being it': posse-esien ef the sheuizzi
have valued the ;3u'a%%;.V§inee§§ the Act on the
ground that of the property.

Censiderifié’tithe:$eig;’§Vi5’iee’ei.?§§s,Aeh’tissue was framed ~
whether ttseeuit for the immose of

Court fee end”‘j~uif’is:$ir:tie’s3.V”‘i”he trial Court had held that

;_f’t’%~..e._ ;)i’éi:fitiff:S were pessession of the suit schedule

vaiue the ciaim under sub-sectier: (1)

i it of Seetien 35’ tiiilie Act and ciirectee them to vaiue the suit

-:_t’_;’:…_’preperty ‘aec1:ardingiy and fer new payment of the Court fee,

igifented having exeired, piaint was rejected. ween

‘ erde} cf the trial Ceert was questienee in epeeei in this

A..__4’4§:eurt, fosiewirzg the iaw laid dc;-wt: by the Hozfbie Supreme

Ceurt iii tfié case of NEELAVATI AND GTHERS VS. NATRA3

K

/ .

10

amended.

(iii) The plaintiff in a suit beinodonflllnusllvitls nas)ehe,’~

choice of filing a suit of»ipo_rticulo-5 nature ‘o.r=se,ek: a
particular relief. Neither titeeefend-ant the Court
can alter the suit as one fore differeritrellef or as a
suit failing in a different«”catepoiy_ and require the
plaintiff to pay coort_-ffee *on;_sslch_’eltered category of

(iv) If th_e–_pl_aintjiff ,cljelms’~~.”thet ‘Vile is in joint
possession o*;?;,._.i-3′, 5,l’–op;¢,rrty end ‘ seeks partition and
separate”possession’,_jhe”~~oetegories the suit under 5.
35(2) of_the;»’_Act.’ «,l-i=e]’ is,””the’jrefore, liable to pay
ceumfee ‘oniy”3ii:nder, S. 35(v2)V.” If on evidence, it is
found the-tj_..he’«~.wes ‘-«n_ot_ in joint possession, the
con’seq«eence” ls..,4titat=._ti’le reiid may be refused in
regard to ‘south. pro__p”e:’ty or the suit may be
dismissed. _ But thetguezatlon of Court treating the
suit as one falling under 5. 35(1) of the Act and
directing th’e-.plaln.tlff to pay the court-fee under
‘-S.35{e1)'”o.f the Actdoes not arise. Even after written

. ‘-.stetemenVt’*~«a_nd evidence, (which may demonstrate
V ei’>ee’r:..-;e- of ‘possession or joint possession) if the
‘ ~. “piaintiflf’_v»ch’eoses not to amend the plalnt to bring the
‘suit under 5. 33(1) and pay court-fee applicable

thereto,” ” he takes the chance of suit owing
dismissed or relief being denim.

, (V) on appreciation of evidence, if the Court
‘cilsbelleves the claim of plat-ntif!’ regarding joint

: possession, it can only hold that the case does not
fall under 5. 35(2) and, therefore, plaintiff is not

entitled to relief. It cannot, in the judgment, hold
that the case of plaintiff should be\:ategorised under

reasonabie opportunity to the plaintiff to have her, V.
regard to the valuation of the suit for the k
payment of Court fee, the impugned”oi’der”–,su;ffers«.froth

materiai infirmity and there is a Aroateriai

committed by the trio! court and”so’iaseqdentiy~V.tfiehis

iiable to be set aside.

For the foregoing reassess, ti$.e:vierit’»peti1t’ion is aiiowed

as foliows:

(5)

(H3 ..

hordes’? passed in
o.s’.1s3}i3ooej%i by the xvm Additional City
” 41Civi_{3djd.Qe,.Bahgaiore, is hereby sa aside;

tri2ai*i’isCd’drt is directed to hear the
_%_pa:tAiesvv….e.nd pass orders with regard to

–.§fa~i.dation and payment of Court fm,
in View the iaw laid down by this
. in the decisions referred to supra;

Since the suit is of the year 2904 and is one
for partition and separate possession, the
trial Court is directed to expedite the
hearing with regard to the aforesaid aspect

of the suit and aiso the triai and dispose! of
the suit;

Since both sides are represented, In _

any delay in dispesai of the suitkgt is “that_ u

the trial Court shah take up the:’:;uit_jfo..r:’ cnhei§!eret3i3nA

on 1.9.2008 and the parties4–shaIIh’a.p’near V

triai Court without any
Learned counsei apheeLi1nd«_fo{r’thhefpnrties shail keep

their clients -present’=.hefore;__thAé~_ Court on

1.9.2003tevitaitéifurthertortiersfrom the ma! Court.

The ;§etitionerin|’eiAnt4iff–féhell produce a copy of this

_order ‘record Gttthvte ttial Court within a period of one

inAV-menth’vt’fro§;n:te§iay, to enable the trial Court to take foiiow

Sd/-

Judge

Sd/-

Judge

X % kissi-