High Court Kerala High Court

T.Hameed vs T.Abdulla Haji on 15 June, 2007

Kerala High Court
T.Hameed vs T.Abdulla Haji on 15 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 38430 of 2003(Y)


1. T.HAMEED, S/O.THAYAL MOHAMMED,
                      ...  Petitioner
4. T.MOOSA, S/O.THAYAL MOHAMMED,
5. M.P.FATHIMA, W/O.T.ABDULRAHIMAN,
6. FAUSIA, D/O.T.ABDUL RAHIMAN,
7. MUMTHAS, D/O.T.ABDULLE,
8. ITTAMMAL ABDULLA, ALIAS MOLLKIRIYETH
9. ITTAMMEL HASSAN K.AHAMMED ALIAS
10. ITTAMMAL HAMSA ALIAS MOLLAKIRIYATH HAMSA
11. ITTAMMAL ABOOBACKER ALIAS MOLLAKIRIYATH
12. MOHAMMED SALIHA, S/O.T.ABDULLA,

                        Vs



1. T.ABDULLA HAJI, S/O.THAYAL MOHAMMED,
                       ...       Respondent

2. T.ABDURAHIMAN, S/O.THAYAL MOHAMMED,

3. T.HASSAIN, S/O.THAYAL MOHAMMED,

                For Petitioner  :SRI.D.KRISHNA PRASAD

                For Respondent  :SRI.S.V.BALAKRISHNA IYER (SR.)

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :15/06/2007

 O R D E R


                              PIUS C. KURIAKOSE,J.

                   - - - - - - - - - - - - - - - - - - - - - - - - -

                            W.P.(C) No.38430 of 2003

                    - - - - - - - - - - - - - - - - - - - - - - - - -

                               Dated: 15th June, 2007


                                      JUDGMENT

The plaintiff in a suit for partition impugns Ext.P2 findings

entered by the learned Subordinate Judge on issue No.10 which was

one regarding the propriety of the valuation of the suit for the

purpose of court fee. Ext.P1 is copy of the plaint which will show that

the suit has been valued under Section 37(2) of the Court Fees and

Suits Valuation Act on the allegation that the suit properties are in the

joint possession and enjoyment of the plaintiff and the defendants.

There were altogether 26 items of properties sought to be partitioned

and as regards item Nos.1 to 8 and 11 to 26 the claim of the plaintiff

was that the entire consideration for acquisition of those items was

paid by the plaintiff and the defendants 1 and 2 out of their joint

funds. As against item Nos.9 and 10 the claim was that those items

belonged to the plaintiff and defendants 1, 2 and 8 to 11, having

been acquired with their joint funds. Several contentions were raised

by the respondents including the contention that the suit has not

been properly valued and issue No.10 was raised on the basis of that

contention. Even though several decisions of this court laying down

that it is the allegations in the plaint which are to be considered for

W.P.C.No.38430/03 – 2 –

the purpose of determining the payable court fee were cited before

the learned Subordinate Judge and the Subordinate Judge did

consider those decisions, ultimately relying on the judgment of a

learned Single Judge of this court in Ayisha v. Kunhimayan Haji

(ILR 1966 Kerala 17), the learned Subordinate Judge inferred that in

respect of plaint schedule item Nos.3 to 10 and 12, 15 and 24 the

defendants are in possession and concluded that the suit will have to

be valued under Section 37(1) of the Court Fees and Suits Valuation

Act, since it was conceded that documents in respect of those items

stand in the name of the defendants.

2. Heard Mr.D.Krishna Prasad, learned counsel for the petitioner

and Mr.S.V.Balakrishna Iyer, Senior Counsel for the contesting

respondents.

3. Making submissions on the basis of the grounds raised in the

Writ Petition, my attention was drawn by Mr.Krishna Prasad to

various decisions including those reported as Kunjanni v. Jacob

(1992(2) KLT 232), Abdul Razack v. Anjaneyan (2002(2) KLT

670), Thankamma v. Unniama Antharjanam ( 1964 KLJ 546).

4. Learned Senior counsel for the respondent would support the

impugned order on the basis of the judgment in Ayisha’s case

W.P.C.No.38430/03 – 3 –

(supra).

5. Ext.P1 is copy of the plaint and a perusal of paragraphs 3, 6

and 9 therein will clearly show that it is specifically averred by the

plaintiffs that the suit properties including plaint A schedule item

Nos.3 to 10, 12, 15 and 24 are in joint possession of the parties and

that consideration for the acquisition of those properties was paid by

the plaintiff and the defendants 1 and 2 out of their joint funds.

However, it is conceded in paragraphs 5 and 6 that the title deeds in

respect of items 3, 4,5, 6 to 10, 12 and 15 to 24 stand in the names

of the defendants. It is noticing this aspect of the matter that the

learned Judge relied on the judgment of this court in Ayisha’s

case(supra) and held that it has to be presumed that the plaintiff is

out of possession.

6. It is trite that for the purpose of determination of the payable

court fee, all that is required is to look into the averments in the

plaint. The contentions raised by the defendants in the written

statement are not to be considered at all. Unless it is possible to say

on the allegations in the plaint itself that the plaintiff is out of

possession of the plaint schedule properties or any portion thereof, in

a suit for partition valuation under Section 37(2) by the plaintiff

W.P.C.No.38430/03 – 4 –

paying fixed court fee will have to be accepted. Learned Subordinate

Judge has observed that the facts which obtain in the present suit are

comparable to those in Ayisha’s case (supra). A careful reading of

the judgment in Ayisha’s case would show that, that was a case for

partition of the properties of a Moplah Marumakkathayam tharavad.

In that case the court noticed that it had been virtually conceded that

the plaintiff was out of possession as regards certain items which

stood in the names of the sons-in-law of the karanavar of the

tharavad. The court found that it had been admitted by the plaintiff

himself through the averments in the plaint that the acquisition of

those items by the sons-in-law of the karanavar of the tharavad

though they were junior members of the tharavad, was to defeat the

interest of the other members of the tharavad. The court also found

on the basis of the averments in the plaint itself that the plaintiff did

not have a case that at any point of time the plaintiff had been given

any share in the income from those properties. It was on a

cumulative appreciation of all the averments in the plaint that this

court found in that case that the suit in so far as it related to those

items had to be valued under Section 37(1). It is true that at more

than one place in the judgment the learned Judge has highlighted the

W.P.C.No.38430/03 – 5 –

fact that the title documents in relation to those properties stand in

the name of the sons-in-law of the karavanavar. But the decision

turned not on the circumstance that the title documents admittedly

stood in the names of those defendants, but on the reason that it is

admitted in the plaint itself that purchases were made by the

karanavar in favour of those defendants in their capacities as his

sons-in-law and not in their capacities as junior members of the

tharavad. Had there been averments in the plaint in that line in the

suit, perhaps the decision would have been different. It is significant

to note that in respect of properties which stood in the individual

name of the karanavar it was found under the same decision, in spite

of an admission by the plaintiff that he had not been paid any share

of income for the past 12 years prior to the institution of the suit, that

the relief of partition of those properties can be valued under Section

37(2) itself. It has been reiterated in Ayisha’s case itself that the

question of court fees must be considered in the light of the

allegations in the plaint and that a decision on the matter cannot be

influenced either by the pleas in the written statement or by the

impressions of the court on the merits of the matter. The averments

in the plaint have to be accepted prima facie for determining the

W.P.C.No.38430/03 – 6 –

payable court fee. Just because it is conceded that the document

stands in the name of a stranger, the plaintiff shall not be insisted

upon to pay ad valorem court fee under Section 37(1), if the

plaintiff avers that the stranger is a name lender without possession

and that the document is the result of fraud or collusion between the

stranger and somebody who is co-owner along with the plaintiffs.

7. Thus, in my view, the facts in Ayisha’s case (supra) decided

by Vaidialingam,J. were different from the facts and pleadings which

obtain in this case. The impugned order accordingly has to be set

aside. I do so. It is held that the valuation of the suit under Section

37(2) of the Act as presently done by the plaintiff is proper.

The Writ Petition is allowed as above. No costs.

srd                                                    PIUS C.KURIAKOSE, JUDGE