Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Grace Kanagaraj @ Nora vs Stephen Thomas
2023 Latest Caselaw 5615 Mad

Citation : 2023 Latest Caselaw 5615 Mad
Judgement Date : 7 June, 2023

Madras High Court
Grace Kanagaraj @ Nora vs Stephen Thomas on 7 June, 2023
                                                                     A.S. Nos. 76, 90 & 994 of 2019

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED: 07.06.2023

                                                       CORAM

                                  THE HON'BLE MR. JUSTICE S. VAIDYANATHAN

                                                         AND

                                    THE HON'BLE MR. JUSTICE K. RAJASEKAR

                                           A.S. Nos. 76, 90 & 994 of 2019

                                                          &

                                              C.M.P. No. 3194 of 2019

                     A.S. No. 76 of 2019

                     1.   Grace Kanagaraj @ Nora
                     2.   Lleen
                     3.   Ethel
                     4.   Meera Bai
                     5.   Ramani Watts
                     6.   C.W. Daisy Sampoornam
                     7.   Simpson Watts
                     (Appellants 2 to 7 represented by their
                     Power of Attorney 1st appellant)
                     8.   Nirmala
                     9.   Prisilla
                     10. Sheela                                      ..Appellants in all three
                                                                     appeals

                                                          Vs.


                     1\8


https://www.mhc.tn.gov.in/judis
                                                                         A.S. Nos. 76, 90 & 994 of 2019

                     1.           Stephen Thomas
                     2.           Anne Inbaraj                           ..Respondents in all
                                                                         three appeals

                     Prayer in A.S. No. 76 of 2019:

                                  Appeal Suit as against the judgment and decree dated 31.07.2018

                     passed in O.S. No. 9 of 2017 by the learned District Judge, Nilgiris at

                     Udhagamandalam.

                     Prayer in A.S. No. 90 of 2019:

                                  Appeal Suit as against the judgment and decree dated 29.06.2018

                     passed in I.A.No. 204 of 2017 in O.S. No. 9 of 2017 by the learned District

                     Judge, Nilgiris at Udhagamandalam.

                     Prayer in A.S. No. 994 of 2019:

                                  Appeal Suit as against the judgment and decree dated 31.07.2018

                     passed in I.A. No. 204 of 2017 in O.S. No. 9 of 2017 by the learned District

                     Judge, Nilgiris at Udhagamandalam.

                                       For Appellants   ::    Mr.S. Mukund,
                                                              Senior Advocate for
                                                              Mr. Jayaraj

                                       For Respondents ::     Mr.C. Prakasam




                     2\8


https://www.mhc.tn.gov.in/judis
                                                                              A.S. Nos. 76, 90 & 994 of 2019


                                                          JUDGMENT

(Delivered by S. Vaidyanathan, J.)

A.S. No. 76 of 2019 has been filed by the plaintiffs as against

the judgment and decree dated 31.07.2018 passed in O.S. No. 114 of 2004,

renumbered as O.S. No. 9 of 2017 while A.S. Nos. 90 and 994 of 2019 have

been filed as against the orders dated 29.06.2018 and 31.07.2018 passed in

I.A. No. 204 of 2017 respectively.

2. Originally, the suit in O.S. No. 114 of 2004 was numbered as

O.S. No. 139 of 2003 and was filed before the Sub Court, Udhagamandalam

by the appellants herein as plaintiffs for a declaration that they are the

absolute owners to the suit properties and for recovery of possession, free

from obstruction, with future mesne profits payable by the

respondents/defendants from that date till date of delivery of possession of

the suit properties. The appellants/plaintiffs valued the suit property as

Rs.51, 860/- and paid court-fee of Rs.3,890 under Section 25(a) of Tamil

Nadu Court Fees and Suits Valuation Act. The respondents/defendants,

3\8

https://www.mhc.tn.gov.in/judis A.S. Nos. 76, 90 & 994 of 2019

among other objections, raised an issue relating to court-fee also. As

objection had been raised by the respondent/defendants, with regard to the

court-fee paid, contending that the value of the suit properties was more

than Rs.2 crores even in the year 2003, the suit was transferred to the file of

District Munsif Court, Coonoor on the point of enhanced jurisdiction and

the suit was renumbered as O.S. No. 114 of 2004. A Court Commissioner

was suo motu apppointed by the learned District Munsif to value the suit

property with the help of a Civil engineer, who accordingly valued the suit

property and filed his report. Both sides filed their objections to the

Advocate Commissioner's report. As the valuation of the Advocate

Commissioner exceeded the pecuniary jurisdiction of District Munsif Court,

Coonoor, the appellants/plaintiffs were directed to amend the plaint. On a

memo filed by the appellants/plaintiffs to return the plaint to be re-presented

before the competent jurisdictional Court, the learned District Munsif,

Coonoor, returned the plaint with a specific direction to re-present before

the competent jurisdictional Court within 30 days. Without re-presenting the

plaint, the plaintiffs preferred an appeal before Sub Court,

Udhagamandalam and the said appeal was dismissed on merits, as against

4\8

https://www.mhc.tn.gov.in/judis A.S. Nos. 76, 90 & 994 of 2019

which they approached this Court in C.R.P. No. 3824 of 2016 and the said

revision also came to be dismissed on 14.12.2016 confirming the judgment

and decree passed by the learned Sub Judge, Udhagamandalam. While

dismissing the revision, the High Court had directed the appellants/plaintiffs

to re-present the plaint after paying the requisite court-fee on or before

03.04.2017. As per the said direction, the plaint was re-presented before the

Court on 23.03.2017. The plaintiffs valued the suit at Rs.90,29,107/- and

paid a court fee of Rs.2,70,995/- by calculating at 3% as per the Amended

Court Fees Act. The said suit was taken on file and re-numbered as O.S.

No. 9 of 2017. Contending that the appellants/plaintiffs, once again, had not

paid correct and proper court fees payable on the date of presentation of the

plaint, as early as 2003 and had paid only a sum of Rs.2,70,905/- as against

Rs.6,77,183.52/-, the respondents/defendants filed I.A. No. 204 of 2017

under Order VII Rule 11 CPC to reject the plaint on the ground of non-

payment of deficit court fee.

3. The learned Trial Judge, after considering the arguments

advanced on both sides and upon perusing the relevant documents, by order

5\8

https://www.mhc.tn.gov.in/judis A.S. Nos. 76, 90 & 994 of 2019

dated 29.06.2018 directed the appellants/plaintiffs to pay the remaining

court fees on or before 30.07.2018 and further observed that in the event of

failure, the application in I.A. No. 204 of 2017 to reject the plaint would be

allowed and the suit would be rejected. However, the appellants/plaintiffs

failed to comply with the conditional order, thereby resulting in I.A. No.

204 of 2017 being allowed by order dated 31.07.2018. Consequent thereto,

the suit also came to be rejected by judgment dated 31.07.2018.

Challenging all the three orders passed by the Trial Court, the above appeal

suits have been filed.

4. Heard the submissions made by the learned Senior counsel for

the appellants and the learned counsel for the respondents.

5. From a perusal of the records, it is evident that originally, the

suit was filed as early as on 22.04.2003 and therefore, the Court Fees Act,

on that date, would alone be applicable. The Trial Court had rightly

observed that if the case of the appellants/plaintiffs that the Court Fees

payable would be as per the Amended Court Fees Act, since on the date of

6\8

https://www.mhc.tn.gov.in/judis A.S. Nos. 76, 90 & 994 of 2019

re-presentation, i.e, on 03.04.2017, the Amended Court Fees Act had come

into effect, is accepted, then it has got to be presumed that the suit was filed

only on 22.03.2017 and the suit will be barred by law of limitation. The

appellants/plaintiffs should have paid court fees @ 7.5%, which was

prevalent on the date of filing of the suit in 2003 and not at the reduced rate

of 3%. Hence, we are of the view that the appeal suits are liable to be

dismissed as the Trial Court is justified in rejecting the suit.

6. However, at this juncture, it is submitted by the learned Senior

Advocate for the appellants/plaintiffs that the plaintiffs are ready to pay the

deficit court fee and the matter may be remanded back to the Trial Court for

disposal of the suit on merits. The respondents submitted that the original

suit is of the year 2017 and more than five years have gone by and they are

unable to enjoy the fruits of the litigation. However, the learned counsel for

respondents would submit that the Trial Court may be directed to decide the

matter at the earliest point of time.

7\8

https://www.mhc.tn.gov.in/judis A.S. Nos. 76, 90 & 994 of 2019

S. VAIDYANATHAN,J.

AND

K. RAJASEKAR,J.

nv

7. Considering the submission made by the learned Senior

Counsel for the appellants/plaintiffs, the appellant/plaintiffs are permitted to

deposit the difference in court fee within a period of three weeks from the

date of receipt of a copy of this order and on such deposit, the Trial Court is

expected to take up the suit in O.S. No. 114 of 2004, renumbered as O.S.

No. 9 of 2017, on a day-today basis, without adjourning the matter beyond 7

working days at any point of time and pass final judgment and decree within

six months from the date of receipt of this order.

8. With the above observation, the appeal suits are disposed of.

No costs. Connected C.M.P. is closed.


                                                                              (S.V.N.J.) (K.R.S.J.)
                     nv                                                           07.06.2023

                     To
                     The District Court,
                     Udhagamandalam.                                 A.S. Nos. 76, 90 & 994 of 2019



                     8\8


https://www.mhc.tn.gov.in/judis

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter