High Court Kerala High Court

Sree Sankaracharya University Of … vs State Of Kerala on 25 October, 2005

Kerala High Court
Sree Sankaracharya University Of … vs State Of Kerala on 25 October, 2005
Equivalent citations: 2005 (4) KLT 1026
Author: J Koshy
Bench: J Koshy, K Denesan


ORDER

J.B. Koshy, J.

1. In all these applications, the prayer is that refund order as directed in the judgment of this Court while remanding the case, should be issued in the name of the party/ appellant and not in the name of the counsel for the appellant. Chapter VII of the Kerala Court Fees and Suits Valuation Act, 1959 deals with refunds and remissions. Section 67 relates to refund in cases of remand. The section says that the court fee should be refunded to the appellant. Section 66 provides for refund of court fee to plaintiff or appellant. Section 68 directs payment of court fee to the applicant. Section 69 allows refund of court fees to the party by whom the same have been paid.

2. In the above circumstances, not only in these cases, but, hereafter, the Registry should see that when court fee is to be refunded, refund orders should be issued in the name of the party (appellant/plaintiff) who paid the court fee and not in the name of the counsel for the appellant unless otherwise ordered by the court. This will avoid misappropriation of the amount by middlemen. Refund order in the name of the parties can be entrusted to the counsel as per the present practice. We are of the opinion that registry shall inform the subordinate courts also to follow such practice.

I.As. are allowed.