High Court Punjab-Haryana High Court

Shanti vs Satpal on 21 October, 2009

Punjab-Haryana High Court
Shanti vs Satpal on 21 October, 2009
CR No.6046 of 2009                                              1



         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH



                                      CR No.6046 of 2009 (O&M)

                                      Date of Decision: 21.10.2009



Shanti                                                   ...Petitioner

                         Vs.

Satpal                                                   ..Respondent




Coram: Hon'ble Mr. Justice Vinod K.Sharma



Present:    Mr.Rishav Jain, Advocate,
            for the petitioner.

                         ---

Vinod K.Sharma,J. (Oral)

The petitioner has invoked the jurisdiction of this court under

Article 227 of the Constitution of India to challenge the order dated

21.8.2009 passed by the learned Additional Civil Judge (Senior Division)

Safidon vide which application made by the defendant-respondent for

rejection of the plaint under Order 7 Rule 11 of the Code of Civil Procedure

(for short the Code) for want of appropriate court fee was allowed.

The plaintiff/petitioner filed a suit for declaration to the effect

that she was owner in possession of agricultural land measuring 28 kanals

12 marlas at village Singhana Tehsil Safidon District Jind. She has also
CR No.6046 of 2009 2

challenged the sale deed No.1609 dated 18.9.2006 executed by the plaintiff

in favour of the defendant and the mutation sanctioned. The sale deed was

said to be illegal, null and void and result of fraud and misrepresentation

and not binding on the rights of the plaintiff. Consequential relief of

permanent injunction was also sought.

The defendant/respondent filed an application under Order 7

Rule 11 of the Code for rejection of the plaint for want of ad valorem court

fee. Learned trial court held that as the main relief claimed by the petitioner

was to set aside the sale deed, therefore, ad valorem court fee was

payable.The application was allowed and the petitioner was given time up

to 25.9.2009 for making good the court fee.

Learned counsel for the petitioner contends that the impugned

order cannot be sustained as the petitioner had not claimed possession as a

consequential or substantial relief, therefore, the simpliciter suit for

declaration was not to attract ad valorem court fee. In support of this

contention, reliance was placed on the judgment of this court in the case of

Teja Singh Vs. Smt.Amar Kaur & Ors. (2008-1) PLR 209.

On consideration of matter I find no force in this contention of

the learned counsel for the petitioner. Judgment of this court in the case of

Teja Singh Vs. Smt.Amar Kaur & Ors. (supra) has no application to the

facts of the present case, as the plaintiff in the suit has challenged the sale

deed, executed by her, on the plea of fraud and misrepresentation. The main

relief claimed is for setting aside the sale deed. It is well settled law that by

clever drafting the plaintiff cannot avoid the payment of court fee. In the
CR No.6046 of 2009 3

present case in the absence of setting aside of the sale deed which was

admittedly executed by the plaintiff/petitioner no relief of declaration would

be available to her.

The Hon’ble Full Bench of this Court in the case of Niranjan

Kaur Vs. Birbigan Kaur 1981 PLJ 423, has laid down that a suit for

cancellation of document or declaring the document as void by a party to a

document, is covered under Article I Schedule I and therefore, ad valorem

court fee would be payable.

Again this court in the case of Himanshu Vs. Kamlesh Rani

2005 (1) CCC 337 was pleased to lay down that when the plaintiff seeks

cancellation of sale deed then ad valorem court fee would be payable.

No fault can, therefore, be found with the judgment passed by

the learned court below.

Faced with this situation learned counsel for the petitioner

placed reliance on the decision of this court in CR No.6697 of 2007 titled

Sunil Kumar Vs. Bhim Singh & Anr., decided on 27.4.2009 wherein this

court was pleased to direct that it would be appropriate for the learned court

below to frame an issue regarding valuation of claim in a suit and record a

finding thereon and thereafter issue of court fee could be decided.

This judgment is also of no help to the petitioner as it cannot

be treated to be a precedent, as the order has been passed on the facts of that

particular case. Once the reading of the plaint itself shows that the

petitioner was seeking cancellation of sale deed, the ad valorem court fee

would be payable as per the settled law.

CR No.6046 of 2009 4

No ground is made out to interfere with the impugned order.

No merit.

Dismissed.


                                                 (Vinod K.Sharma)
21.10.2009                                             Judge
rp