Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.N. Bhatt vs Kaushalya Devi
1982 Latest Caselaw 57 Del

Citation : 1982 Latest Caselaw 57 Del
Judgement Date : 25 February, 1982

Delhi High Court
P.N. Bhatt vs Kaushalya Devi on 25 February, 1982
Equivalent citations: 21 (1982) DLT 295, 1982 (3) DRJ 200, 1982 RLR 294
Author: S Singh
Bench: S Singh

JUDGMENT

Sultan Singh, J.

(1) Learned counsel for the respondent next submits that the revision petition is liable to be dismissed on the ground that the certified copy of the impugned order passed by the Controller was not sufficiently stamped under Article 7 in "Schedule l.of the Court Fees Act, 1870. H6 submits that the impugned order is an order having the force of a decree and therefore court fee of Rs. 2.65 ought to have been affixed on the copy. Article 6 in Schedule I requires the payment of court fees at Rs. 1.25 paisc on the copy of the judgment or ordr not having the force of a decree. The question for decision is whether the impugned order is an order having the force of a decree. Section 42 of the Act provides that an order made by the Controller shall be executable by the Controller as a decree of a civil court, and the Controller shall have the powers of the civil court, la other words, it is not an order having the force of a decree but it is executable as a decree of the civil court by the Controller. In Sohan Lal Lamba v. Sarvshri S L Kapoor and A.L. Kapoor, 1969 R.C.R 174 this court held that order of the Controller was a decree of civil court only for the purpose of execution of the same and that it was not regarded as decree for all purposes. An identical objection was raised in Sultan Singh Jain v. Jai Chand ana another, 2nd 1965(2) Punjab 677 and it was held that Article 7 in Schedule 1 of the Court Fees Act was not attracted as the order of the Rent Controller, was not an order having the force of a decree though executable as a decree of a civil court. I, therefore, hold that the order of eviction passed by the Controller is not an order having the force of a decree within the meaning of Article 7 in Schedule I of the Court Fees Act. It is therefore held that proper court fee was affixed by the petitioner on the certified copy of the impugned order.

(2) The impugned order of the Controller is not according to law. I therefore, accept this revision petition and set aside the impugned order. The eviction petition filed by the landlady against the petitioner-tenant is dismissed with costs. Counsel fee Rs. 200.00 .

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter