High Court Kerala High Court

Shareefa vs State Of Kerala on 12 June, 2008

Kerala High Court
Shareefa vs State Of Kerala on 12 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17486 of 2008(F)


1. SHAREEFA, W/O.P.M.REHIM
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE DISTRICT
                       ...       Respondent

2. THE DEPUTY TAHSILDAR(RR), HOSDURG PO.,

3. THE VILLAGE OFFICER, PANATHADY, PO.

4. KHADEEJA.P., W/O.LATE IBRAHIM RESIDING

                For Petitioner  :SRI.M.GOPIKRISHNAN NAMBIAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :12/06/2008

 O R D E R
               M.SASIDHARAN NAMBIAR, J.
      ...........................................
             WP(C).No. 17486     OF   2008
     ............................................
     DATED THIS THE    12th    DAY OF  JUNE, 2008

                       JUDGMENT

Petitioner is the plaintiff in O.S.205 of 2007 on

the file of Munsiff Court, Hosdurg. Suit is filed for

a declaration that revenue recovery proceedings

initiated by second respondent in RR(ST)22/2007-2008 is

not binding on the suit property and for an injunction

restraining respondents from attaching the property or

movables in the house. Respondents/defendants in the

written statement raised a contention that suit is not

properly valued and court fee paid is not sufficient.

Issue No.4 was framed on the said contention. Learned

Munsiff, as per order dated 9.4.2008, following the

Division Bench decision of this court in Sreekumaran V.

State of Kerala (1996(2) KLT 21), directed petitioner

to pay the court fee, after valuing the property at

Rs.4,34,720/-, being the amount claimed in the notice

served under the revenue recovery proceedings. It is

challenged in this petition.

2. Learned counsel appearing for petitioner

pointed out that revenue recovery proceedings was

WP(C) 17486/2008 2

initiated against 4th respondent, the assignor of

petitioner as distinct from the facts of the case in

Sreekumaran’s case(supra) and there was no demand for

tax as against the petitioner and therefore learned

Munsiff was not justified in directing payment of court

fee, on the amount demanded in the notice.

3. Petitioner has paid court fee of only

Rs.1000/-, valuing the relief as provided under Section

25(d) (i) of Kerala Court Fees and Suit Valuation Act

(in short ‘the Act’). As rightly found by the learned

Munsiff, when the decree sought for is a declaration

that respondents 1 to 3 are not entitled to proceed

against the plaint schedule property, the suit should

have been valued as provided under Section 25(d)(i) of

the Act and to that extent, Ext.P3 order is perfectly

correct.

4. But as long as petitioner is not the defaulter

and the amount is not claimed from the petitioner and

no relief is sought as against the liability of fourth

respondent, there is no justification in directing

payment of court fee on the basis of the amount

demanded from 4th respondent.

5. When the question of valuation and court

fee to be paid is to be decided what is to be

WP(C) 17486/2008 3

looked into is the substance of the relief prayed

for by the plaintiff. When the declaration sought

for is that plaintiff has no liability to pay any

amount which is demanded under the revenue recovery

proceedings and a consequential decree for

permanent prohibitory injunction restraining the

authorities from proceeding further with the

revenue recovery proceedings, it is a case where

Plaintiff is seeking a relief in respect of a

liability which is a fixed amount. In such a case,

suit is to be valued under Section 25(d)(i) of the

Kerala Courts Fees and Suit Valuation Act for the

amount demanded in the notice issued under revenue

recovery proceedings. But that cannot be applied

to a case where plaintiff is not a defaulter and he

is not seeking a decree restraining realisation of

the amount demanded under the revenue recovery

proceedings from the defaulter but only contended

that his property cannot be proceeded against as

it does not belong to the defaulter. In such a

case, plaintiff cannot be directed to value the

suit for the amount demanded under the revenue

recovery proceedings from the defaulter. It may be

WP(C) 17486/2008 4

that the actual market value of the property be

less than Rs.25,000/-. It is possible that the

arrears of the salestax or any other tax for

realisation of which proceedings were initiated

under the Revenue Recovery Act against the property

may exceed even five lakhs. A suit filed in such

a case by a person, who is not a defaulter and who

is not personally liable to pay the amount demanded

under the revenue recovery proceedings, seeking a

prayer that his property cannot be proceeded

against for the liability due from another, he

cannot be compelled to value the property for the

amount demanded under the revenue recovery

proceedings from the defaulter. He need only value

the suit for the value of the property as provided

under section 25(d)(i) of Kerala Courts Fees and

Suit Valuation Act. The facts of Sreekumaran’s

case (supra) shows that the prayer in the suit was

for a declaration that revenue recovery proceedings

initiated by the defendant is illegal, erroneous

and unsustainable and also for a declaration that

plaintiff has no liability to pay any amount and

the liability of the plaintiff is only to pay the

WP(C) 17486/2008 5

amount due to the second defendant upto a fixed

period. In such circumstance, the Division Bench

held that suit is to be valued for the amount

demanded under the revenue recovery proceedings, as

the amount demanded is a specified amount.

Instead, learned Munsiff should have directed to

value the plaint for the value of the property and pay

court fee accordingly. To that extent, Ext.P3 order is

modified. Petitioner is directed to value the

property on the value of the plaint schedule property

and pay court fee as provided under Section 25(d)(i) of

the Act.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-