Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Telangana vs Pasupuleti Chandra Mouli
2025 Latest Caselaw 4920 Tel

Citation : 2025 Latest Caselaw 4920 Tel
Judgement Date : 17 April, 2025

Telangana High Court

The State Of Telangana vs Pasupuleti Chandra Mouli on 17 April, 2025

       THE HONOURABLE SMT. JUSTICE K. SUJANA

     CIVIL REVISION PETITION Nos.2268, 2315, 2341,
                 2358 and 2427 of 2022

COMMON ORDER:

Since all these Civil Revision Petitions are arising out of

the issue, they are analogously heard together and being

disposed of by this common order.

2. Civil Revision Petition No.2268 of 2022: This Civil

Revision Petition is filed by the petitioners to set aside the order

dated 06.06.2022 passed in I.A.No. 423 of 2022 in A.S. No. 13 of

2020 by the Principal District Judge at Nalgonda. By the

impugned order, the petition filed under Section 24(b) of TSCF

and SV Act read with Section 151 of the CPC to permit the

respondents to pay the Court fee and declare them as owner of

the schedule property, was allowed by the trial Court.

3. Civil Revision Petition No.2315 of 2022: This Civil

Revision Petition is filed by the petitioners to set aside the order

dated 06.06.2022 passed in I.A.No. 424 of 2022 in A.S. No. 14 of

2020 by the Principal District Judge at Nalgonda. By the

impugned order, the petition filed under Section 24(b) of TSCF

and SV Act read with Section 151 of the CPC to permit the

SKS,J CIVIL REVISION PETITION Nos.2268, 2315, 2341, 2358 and 2427 of 2022

respondents to pay the Court fee and declare them as owner of

the schedule property, was allowed by the trial Court..

4. Civil Revision Petition No.2341 of 2022: This Civil

Revision Petition is filed by the petitioners to set aside the order

dated 06.06.2022 passed in I.A.No. 421 of 2022 in A.S. No. 11

of 2020 by the Principal District Judge at Nalgonda. By the

impugned order, the petition filed under Section 24(b) of TSCF

and SV Act read with Section 151 of the CPC to permit the

respondents to pay the Court fee and declare them as owner of

the schedule property, was allowed by the trial Court.

5. Civil Revision Petition No.2358 of 2022: This Civil

Revision Petition is filed by the petitioners to set aside the order

dated 06.06.2022 passed in I.A. No. 425 of 2022 in A.S. No. 15

of 2020 by the Principal District Judge at Nalgonda.By the

impugned order, the petition filed under Section 24(b) of TSCF

and SV Act read with Section 151 of the CPC to permit the

respondents to pay the Court fee and declare them as owner of

the schedule property, was allowed by the trial Court.

6. Civil Revision Petition No.2427 of 2022: This Civil

Revision Petition is filed by the petitioners to set aside the order

dated 06.06.2022 passed in I.A. No. 422 of 2022 in A.S. No. 12

SKS,J CIVIL REVISION PETITION Nos.2268, 2315, 2341, 2358 and 2427 of 2022

of 2020 by the Principal District Judge at Nalgonda.By the

impugned order, the petition filed under Section 24(b) of TSCF

and SV Act read with Section 151 of the CPC to permit the

respondents to pay the Court fee and declare them as owner of

the schedule property, was allowed by the trial Court.

7. For the sake of convenience, hereinafter, the parties will

be referred to as arrayed before the trial Court.

8. The brief facts of the case are that the plaintiffs filed O.S.

Nos. 31, 32 of 1993 and 46, 47, 48 of 1995 before the Senior

Civil Judge at Nalgonda (for short 'the trial Court' )for declaration

of title and for recovery of possession in respect of the suit

schedule properties and the trial Court vide common judgment

dated 22.03.2018 while partly allowing the suits observed that

the plaintiffs sought for declaration of the title without paying

the Court fee and directed the defendants to pay the mesne

profits by vacating the suit schedule properties. Aggrieved by the

same, the defendants filed A.S.Nos.11, 12, 13, 14 and 15 of 2020

before the Principal District Judge at Nalgonda (for short 'the

Appellate Court'). During the pendency of the appeal, the

plaintiffs filed I.A. Nos. 421, 422, 423, 424 and 425 of 2022 for

SKS,J CIVIL REVISION PETITION Nos.2268, 2315, 2341, 2358 and 2427 of 2022

permitting them to pay the Court fee and also to declare them as

owner of the schedule properties.

9. By the impugned orders dated 06.06.2022, the Appellate

Court has allowed the I.As. Hence, the present revision petitions.

10. Heard learned Government Pleader for Arbitration

appearing for the revision petitioners and Sri Jella Nagaraj,

learned counsel for the respondents. Perused the material

available on record.

11. Learned counsel for the revision petitioners submitted

that though there is no appeal filed by the respondents, the

Appellant Court has erroneously allowed the I.As. He further

submitted that the Appellate Court ought to have considered

that Original Suits and Appeal Suit pertains to the years 1993,

1995 and 2020 respectively, however, the I.As. are filed in the

year 2022 with an inordinate delay. Hence, he prayed the Court

to allow these Civil Revision Petitions.

12. On the other hand, learned counsel for the respondents

opposed the submissions of the learned counsel for the revision

petitioners and sought to sustain the impugned orders of the

Appellate Court stating that the Appellate Court has rightly

allowed the I.As.,as per the provisions of law. He further

SKS,J CIVIL REVISION PETITION Nos.2268, 2315, 2341, 2358 and 2427 of 2022

submitted that Section 149 of the CPC empowers the Court in its

discretion at any stage can allow the person to pay the deficit

Court fee. He also submitted that as per Section 3(a) of the Court

fee Act, a Court of appeals can determine the proper Court fee

payable either on its own motion or on the application. In

support of his submissions, he relied on the judgment of the

Apex Court in Sardar Tajender Singh Ghambir and another

v. Sardar Gurpreet Singh and others 1 and prayed the Court

to dismiss the Civil Revision Petitions.

13. In case of Sardar Tajender Singh Ghambir and

another (Supra 1), the Apex Court at paragraph Nos.13 to 15

held as under:

"13. Secondly, the High Court failed to consider clause (ii) of Section 12 of 1870 Act which reads:

(ii) But whenever any such suit comes before a Court of appeal, reference or revision, if such Court considers that the said question has been wrongly decided to the detriment of the revenue, it shall require the party by whom such fee has been paid, to pay within such time as may be fixed by it, so much additional fee as would have been payable had the question been rightly decided. If such additional fee is not paid within the time fixed and the defaulter is the appellant, the appeal shall be dismissed, but if the defaulter is the respondent the Court shall inform the Collector who shall recover

SKS,J CIVIL REVISION PETITION Nos.2268, 2315, 2341, 2358 and 2427 of 2022

the deficiency as if it were an arrear of land revenue.

14. The above provision clearly empowers the appellate court to direct a party to make up deficit court-fee in the plaint at the appellate stage. The power exercised by the first appellate court can be traced to clause (ii) of Section 12 of 1870 Act as well.

15. The order of the first appellate court being eminently just and proper, in our view, there was no justification for the High Court to invoke its power under Article 227 of the Constitution of India and interfere with an order which effectively advanced the cause of justice."

(verbatim reproduced)

14. For better appreciation of the facts of the instant case, it

is apt to refer Section 149 of the CPC which reads as follows:

"Section 149. Power to make up deficiency of court- fees Where the whole or any part of any fee prescribed for any document by the law for the time being in force relating to Court-fees has not been paid, the Court may, in its discretion, at any stage, allow the person, by whom such fee is payable, to pay the whole or part, as the case may be, of such Court-fee; and upon such payment the document, in respect of which such fee is payable, shall have the same force and effect as if such fee had been paid in the first instance."

15. A plain reading of the above would abundantly make it

clear that the Courts have discretionary power to allow a party to

make payment of deficient Court fee at any stage of the

proceedings.

SKS,J CIVIL REVISION PETITION Nos.2268, 2315, 2341, 2358 and 2427 of 2022

16. Section 3(a) of the Court fee Act also says that a Court of

Appeal either of its own motion or on the application can

determine the proper Court fee payable.

17. On the aforesaid touchstone, in the instant case, it is

noteworthy that the revision petitioners filed Appeal

Suits Nos.11, 12, 13, 14 and 15 of 2020 against the common

judgment dated 22.03.2018 passed in Original Suits Nos. 31, 32

of 1993 and 46, 47, 48 of 1995 by the trial Court and the trial

Court partly allowed the suits only to the extent of directing the

revision petitioners to pay the mesne profits by vacating the suit

schedule properties and relief of declaration of title is refused on

the ground that Court fee was not paid by the parties.

Pertinently, the respondents have neither filed separate Appeal

nor cross objections to the aforesaid Appeal Suits filed by the

revision petitioners and obtained the impugned orders by filing

I.As in the Appeal Suits filed by the revision petitioners.

Whereas, Section 149 of the CPC empowers the Court, at any

stage, can direct the persons for payment of proper Court fee

and also the Apex Court in Sardar Tajender Singh Ghambir

and another (Supra 1) observed that appellate Court can permit

the person to pay the Court fee on its own also. In view of the

foregoing analysis and peculiar facts and circumstances of the

SKS,J CIVIL REVISION PETITION Nos.2268, 2315, 2341, 2358 and 2427 of 2022

case, this Court, having respectful agreement with the view

taken by the Apex Court in the aforesaid judgment, is of the

considered opinion that no infirmity is discernable with the

impugned orders passed by the trial Court warranting

interference by this Court and the revision petitions are liable to

be dismissed.

18. Accordingly, these Civil Revision Petitions are dismissed

confirming the impugned orders dated 06.06.2022 passed in I.A.

Nos. 421, 422, 423, 424 and 425 of 2022 in Appeal Suit Nos.11,

12, 13, 14 and 15 of 2020 by the Principal District Judge at

Nalgonda. There shall be no order as to costs.

Miscellaneous applications, if any pending, shall also

stand closed.

_______________ K. SUJANA, J Date: 17.04.2025 gms

 
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