Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Hotel Shiv Shakti Throu Its ... vs U.P.Finance Corp.Thro.Regional ...
2014 Latest Caselaw 1141 ALL

Citation : 2014 Latest Caselaw 1141 ALL
Judgement Date : 23 April, 2014

Allahabad High Court
M/S Hotel Shiv Shakti Throu Its ... vs U.P.Finance Corp.Thro.Regional ... on 23 April, 2014
Bench: Shabihul Hasnain



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 6
 
Case :- CIVIL REVISION No. - 79 of 2013
 
Revisionist :- M/S Hotel Shiv Shakti Throu Its Partner And Ors.
 
Opposite Party :- U.P.Finance Corp.Thro.Regional Manager U.P.F.C.Lko.And Ors.
 
Counsel for Revisionist :- Madhur Kant Srivastava,Wasif Ahmad
 
Counsel for Opposite Party :- Shiv Shanker Sen
 

 
Hon'ble Shabihul Hasnain,J.

Heard Sri Madhur Kant Srivastava learned counsel for the revisionist and Sri Shiv Shanker Sen for opposite parties no. 3 to 7.

Revisionist has challenged the order dated 8.4.2013 passed by learned Civil Judge (S.D.) Gonda in Regular Suit No. 537 of 2011; M/S. Hotel Shiv Shakti and others vs. U.P.F.C. and others). The amendment application moved by the plaintiff regarding the court fees has been rejected by the court. It has been observed that the value of the hotel in question is 50 lacs as was mentioned by the plaintiff himself when he had filed suit for permanent injunction. He says later on his hotel was auctioned to the opposite parties at the market value of Rs. 18 lacs. Two sale deeds in this regard have been placed as evidence of the sale deed. The plaintiff / revisionist has moved amendment application that he may be allowed to pay the court fees according to the market value of the hotel. The same has been rejected by the court on the ground that such an amendment for paying the lessor court fees is not maintainable.

The revisionist has relied upon the case of Civil Revision (Defective) No. 110 of 2009 ( Suresh Chandra Yadav and another vs. Prashant Arora and others) His Lordship in this judgment has held that such an amendment is permissible.

The court is in respectful amendment with the aforesaid judgment.

Accordingly, the order dated 8.4.2013 passed by learned Civil Judge (S.D.) Gonda in Regular Suit No. 537 of 2011; M/S. Hotel Shiv Shakti and others vs. U.P.F.C. and others), as contained in Annexure no. 1 to this revision is set aside.

The revision succeeds and is allowed.

Amendment should be allowed.

Order Date :- 23.4.2014/Om.

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter