High Court Karnataka High Court

Sri K S Chakrapani vs Sri K Govindarajan on 31 August, 2010

Karnataka High Court
Sri K S Chakrapani vs Sri K Govindarajan on 31 August, 2010
Author: B.S.Patil


IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 3Is’r DAY or AUGUST u

BEFORE

THE HONBLE MR. JUSITICEB.53:i5A’IIL_ A

REVIEW PETITION 354’/20’Id’ I,

WRIT pETIfr1oNI’No’.AA4299/20Io’-I

BETWEEN:

SriK.S.Chak_rapa11i, I
S/0 K.G.Sr1n§Va.ééiia11,, ‘ _
Aged about .-

R/a. Kennamangala ‘\_ffl1age;

Kasab;:1″I**IOi3]j:;i’

Devar1’£Iha_I}i “ram; ‘— 5621,10, I

Bangaldre Rural PETITIONER

[By Sr: sum S’.R.::I0, Acm

._.1’V.’ _ Sr; K;»Go\fi~;1djaraj an,

. “:3./’0 Iate~.H;T;G.Keshavan,
AAged.~abt);’:IIt 48 years,
R2/a”HV0saha1li Village,
VI_I1’p.1,:I~a I~IobII,
.. A ‘D-..evanahaHiTa1uk — 562 110,

A’ ” -Bangalore Rural District.

A Sri H.K.SriniVasan,

S/0 iate H.G.KeshaVan,
Aged about 45 years,

R/a H.V.Ver1kateshwara Nilaya,
Chikkaballapur Town 81
District — 562 101.

Sr: H.K.Har1shkumar,
S/o late H.G.KeshaVana,

Aged about 43 years,

R/a No.299, 11 Type Flats,

BEML Nagar, Bangarpet raluk, ‘

K.G.F. — 563 117,
Koiar District.

Smt.Ramarnar1i, A .

W/o Padmanabachearx. _
Aged about 48 yearsf ‘

R/a. No.59/A, Vallabhanagar,

Konankunte:Cross;,’ V
Kanakapura ;f:y4.EaV1:1.

Bangalore’¥_~._62v;7:–__’ V

Smt’.’Sr1deif1, .. _
W/Zo late M«u_rthy, .

Aged. about .45 , . _
Paramasam uh dram , h’ ‘–

KuppaIIi”Ta1L1}gf.;–. ”

Chlttoor DI’S1;_I’1Ct,

.Pradesh—-.——~ ”

A – V Sr1_ = Reddy,
_ /0 “V.er1;kaft_’a”‘Reddy.
Aged aboiqf 52 years,

R/at.–__’No. 6, 18* Cross,
Sanjayarl agar,

.. Bangalore — 84.

S3fit,.Asha Mumr,
W/0 Altha Basha,
” Aged about 45 years,

R/at Leelavathi Extension,

Near Kasturi Bai School,
Maddur Town ~ 571 428,
Mandya District.

8. Sri Kishore Kumar,
S/o Mangilal,
Aged about 48 years,
R/at No. 19, HI Cross,
Gandhi Nagar,

Bangalore — 09.

This review petition is filed under “Order 4? Rule 1
CPC praying for review of the “Qrder.._dated”12”.O3.2010
passed in W.P.4299/2;–QlfO on the filevviofitghe Hon’ble High
Court of Karnataka, Bangaiorej

This revievvfpetition c,dmin,g for orders this
day, the C0urt_de’i’ive1’~ed the fo}i.lojwirig:

“”” H en

I. In this review’ ‘petiti’o–r1,’ petitioner is seeking review

of the Feeorder’ C 12.04.2010 passed in

V w.p .i§:¢.4.299/’2Ae.i:o. _:

_2′.V’ under review, this Court while setting

aside passed by the trial Court issued a

3′””‘~,_V”direction. the trial Court to decide the issue regarding

A rs1ifiir:iency of Court fee first and thereafter proceed in

it .a.ocordance with law in the matter. The trial Court had

“Vvpassed an order on the application filed by the

it

defendants, holding that the prayer made in the

application to treat the issue regarding sufficierufy;

Court fee paid wili be heard at the tithe

arguments. In Vi€W of the plea taken. ‘by-jthdeii

in the written statement that

valued and Court fee paid’«vxfir’a.s insu.fficierit,x’»an”‘issue V
.V -‘ I’ LT””

regarding sufficiency V of.’ the ‘Court fee. ‘paid Vwasrrraisedfirs
the same was not taken up prelfiniriiary issuejfiae

defendants ‘;_ia*e*e_ i_na<ie such -an _ja.ppIi§:ation requesting

the Court to it._.pi–'e.1igminary issue and pass an
order Von"VCti1.eC:j:sarC15fe.' thiewtriai Court rejected the

said was filed by the

deferidantsf' 'V

.31' " after Considering the provisions

coritgainediuguder Section 11(2) of the Karnataka Court

3"*'<«.__V"'fees and__CCSuits Valuation Act, 1958 (for short 'the Act'),

it iollouring the judgment rendered by the Division

Bench of this Court in the case of VEERAGOUDA AND

V' OTHERS Vs SHANTHAKUMAR @ SIMNTAPPAGOWDA « ILR

if

2009 KAR 887 has set aside the order of the triai__.Court

holding that the provision mandate that if –ai'i:.f'i«sgs'ue

regarding the Court fee is raised, the said

decided before recording the eviderice on _other issues.'

Accordingly, a direction came

Court to decide the issue ofid

Court fee first and zthereaftex't_:p.ro'eeed in'"'a'Ccordance

with law.

4. Learned’ for the review
petitionervs’L1b{iriits’ V11_[2} and 11(5) of the
Act aiong ge;>tp:1a.nation appended thereto are
read togettier,’ give an indication

thatjthere is V.no.:s_u’ch mandate for the Court below to

regarding the sufficiency of the Court

fee’ paid ‘befoiferecording evidence. He therefore submits

g thatiithernatter requires re–exan1ination.

‘ C it I am unable to accept the contention urged by the

learned counsel for the petitioner as the order under

Er

6
review is in conformity with the provisions contained

under Section 11(2) of the Act and the division bench

decision rendered by this Court in the ease of

VEERAGOUDA AND OTHERS Vs SHANTE-IAKU§’/I’AR@

SHANTAPPAGOWDA – ILR 2009 KAR 337. Therefore.i..:io’__cajse’

is made out for exercising the power of _1je_V_iew; -.AHence;*’

the review petition is dismissed.

cvi. Nos. 13672/2010 am 13e7i3,/2o1Vo–‘A@fi-é ‘§;1se’:’iVo

dismissed.

VP