Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

City Union Bank Ltd vs M/S Asian Securities And Estates Ltd.
2025 Latest Caselaw 455 Tel

Citation : 2025 Latest Caselaw 455 Tel
Judgement Date : 9 June, 2025

Telangana High Court

City Union Bank Ltd vs M/S Asian Securities And Estates Ltd. on 9 June, 2025

Author: G. Radha Rani
Bench: G. Radha Rani
      THE HONOURABLE DR. JUSTICE G. RADHA RANI

           CIVIL REVISION PETITION No.1762 of 2019

ORDER:

This Civil Revision Petition is filed by the petitioner - defendant No.10

challenging the order passed by the learned II Additional District Judge,

Rangareddy District at L.B.Nagar in I.A.No.1264 of 2017 in O.S.No.291 of

2017 dated 22.04.2019.

2. I.A.No.1264 of 2017 is filed by the petitioner - defendant No.10 under

Order VII Rule 11 read with Section 151 of CPC to direct the plaintiffs to value

the suit on the outstanding balance of Rs.18,77,85,093.20 ps., and to pay the

proper Court fee on the said amount, and in case of failure, to reject the plaint.

3. The petitioner - defendant No.10 was a banking company incorporated

under the Company's Act, 1956 represented by its Managing Director. The

Branch Manager of A.S.Rao Nagar Branch of the petitioner bank filed an

affidavit in support of the petition stating that the suit was filed by the plaintiff

against defendants 1 to 4 seeking the relief of declaration of various sale deeds

as illegal, null and void and not binding on the plaintiff and for perpetual

injunction restraining the defendants from transferring or conveying or creating

any third party right on the schedule properties. The defendant No.9 created an

equitable mortgage in plaint "C" schedule property by depositing relevant title

Dr.GRR, J crp_1762_2019

deeds namely development agreement - cum - General Power of Attorney (for

short "GPA") bearing document No.4460 of 2007, original additional

supplementary development agreement dated 22.07.2015, original

supplementary development agreement dated 19.03.2015 and original registered

sale deed bearing document No.2829 of 2016 with the defendant bank and

confirmed the same by executing registered Memorandum of Deposit of title

deeds dated 15.03.2016 bearing document No.3276 of 2016 and extension of

mortgage by way of a memorandum dated 05.08.2016. Thus, a valid mortgage

was created on the plaint "C" schedule property as security to the loan facility

availed by him of Rs.20,00,00,000/- in total as on the date of filing of the suit i.e.

by 31.03.2017. The plaintiff was challenging the said mortgage in the above

suit and prayed for declaration of the sale deed document No.2829 of 2016,

memorandum of deposit of title deeds, etc., as illegal, null and void, etc. Since

the mortgage created on plaint "C" schedule property was offered as security for

the loan facility of Rs.20.00 crores and the outstanding amount due and payable

under the said loan facility as on the date of the suit was Rs.18,77,85,093.20ps.,

the plaintiff ought to have valued the relief of declaring the sale deed document

No.2829 of 2016 and memorandum of deposit of title deed bearing document

No.3276 of 2016 as null and void on the outstanding amount due and payable.

However, the plaintiff erroneously and wrongly valued the suit for the reliefs

including the said relief at Rs.1,00,000/- only and paid Court fee of Rs.3,426/-

Dr.GRR, J crp_1762_2019

only, which was illegal and against the provisions of Andhra Pradesh Court Fee

& Suit Valuation Act, 1956 (for short "the Act", 1956).

4. The respondent - plaintiff filed a counter affidavit in the said I.A.

contending that the documents such as additional supplementary development

agreement dated 22.07.2015 and original supplementary development

agreement dated 19.03.2015 referred by the petitioner claimed to have been

deposited by respondent - defendant No.9 were rank forged and fabricated, as

the respondent - plaintiff never executed such documents. The said documents

would need to be put to test of authenticity by referring the same to expert study

or forensic examination. The petitioner - defendant No.10 bank should take

steps to ascertain the truth of the documents and to initiate proceedings under

criminal law against its alleged borrowers, who filed them before it. Such

action by the petitioner - defendant No.10 would demonstrate the sincerity and

honesty of the petitioner. The respondent - plaintiff contended that when the

title of respondent - defendant No.9 was under scanner, the question of

mortgaging it would not arise. The petitioner in collusion with respondent -

defendant No.9 was figuring the amounts as per their whims and fancies

without there being any such scrutiny regarding the entitlement of respondent -

defendant No.9. The allegation that the respondent - plaintiff wrongly valued

the suit was false and incorrect. The respondent - plaintiff valued the suit on

proper verification as per the provisions of the Act, 1956. Therefore, the

Dr.GRR, J crp_1762_2019

question of improper valuation of suit would not arise. The Office of the Court

upon due scrutiny and inspection accepted the validation rendered by the

respondent - plaintiff and registered the suit. The ingredients contained in the

petition would not come under the ambit of Order VII Rule 11 of CPC and

prayed to dismiss the petition.

5. The trial court on considering the arguments of the counsel of the

petitioner and respondent No.1 - plaintiff and considering the citations relied by

them, observed that as plaintiff was not a party to the document, there was no

necessity for him to pay the Court fee as per Section 37 of the Act, 1956. The

payment of Court fee on notional value was between the plaintiff and the Court.

The Court at any time by giving notice could enhance the notional value and

collect the deficit Court fee. The petitioner - defendant No.10 could not contend

that the outstanding amounts were to a tune of Rs.18.00 crores and odd relating

to "C" schedule property, as such could not seek for a direction to the plaintiff

to pay the Court fee on the outstanding amount. No tenable reasons were there

to reject the plaint and accordingly dismissed the petition.

6. Aggrieved by the said dismissal, the petitioner - defendant No.10

preferred this revision.

7. Heard Sri Ambadipudi Satyanarayana, learned Senior Counsel

representing on behalf of Smt.Ch.Laxmi Chaya, learned counsel for the

Dr.GRR, J crp_1762_2019

petitioner on record and Ms.D.Shivani Reddy, learned counsel for the

respondent No.1 - plaintiff on behalf of M/s.Resu Law Office.

8. Learned Senior Counsel for the petitioner contended that when the

plaintiff was seeking the relief to set aside the sale deed, the valuation of the suit

ought to be the value of the property mentioned in the document, but not on

notional value. Since the sale deed has been deposited with the bank and a

mortgage has been created in favor of the bank and virtually the plaintiff was

seeking the relief of setting aside the mortgage, in such circumstances, valuing

the suit for the said relief notionally on Rs.1,00,000/- was not correct. As per

Section 37 of the Act, 1956, the value ought to have been mentioned as the

value mentioned in the deed. When the sale deed and consequential mortgage

deed were sought to be cancelled, the value must be the amount mentioned in

the deed and not on notional value of Rs.1,00,000/-. The suit was not properly

valued. The trial Judge being the custodian of the Court fee to be paid, ought to

have directed the plaintiff to value the suit properly and in case of failure ought

to have rejected the plaint. But the trial court erroneously dismissed the petition.

An enquiry need to be conducted by the Court whether the "C" schedule

property fell to the share of defendant No.1 or plaintiff. If it fell to the share of

defendant No.1, the defendant No.1 should seek for cancellation of the

document, but not the plaintiff. The plaintiff was not the owner of the property.

He was a developer. If the property fell within the share of the plaintiff then

Dr.GRR, J crp_1762_2019

only he had the right to seek for cancellation. The plaintiff being a constructive

party to the document, the said document was binding on him. As such, he

should ask for cancellation under Section 37 of the Act, 1956, but not under

Section 24(d) of the said Act. There was no pleading in the plaint whether the

"C" schedule property would fall under 43% or 57% and relied upon the

judgment of the Hon'ble Apex Court in J.Vasanthi & Others v. N.Ramani

Kanthammal (Dead) represented by Legal Representatives & Others 1 and

of the High Court of Andhra Pradesh in Nade Ali Mirza & Others v.

Mrs.Khalida Mohammed Salim Dawawala & Others 2.

9. Learned counsel for the respondent No.1 - plaintiff on the other hand

contended that the defendant No.1 without having any right alienated an extent

of 44000 square feet of constructed area to defendant No.9. The defendant No.9

mortgaged to defendant No.10 for Rs.20.00 crores. Three sets of alienations

were made by defendant No.1 over and above as to what he was entitled. As

such, the plaintiff filed the suit for declaration and consequential injunction.

The trial court rightly dismissed the petition as the respondent No.1 - plaintiff

was not a party to the document sought for cancellation. There was no illegality

in the order of the trial court to set aside the same and relied upon the judgments

of the Hon'ble Apex Court in Suhrid Singh @ Sardool Singh v. Randhir

(2017) 11 SCC 852

2016 (1) ALT 300

Dr.GRR, J crp_1762_2019

Singh and Others 3 and of the same judgment relied by the learned Senior

Counsel for the petitioner in Nade Ali Mirza & Others v. Mrs. Khalida

Mohammed Salim Dawawala & Others (cited supra).

10. Perused the record.

11. As per the averments in the plaint, the plaintiff was a real estate company

and proposed to develop a project at Kothaguda Village, Serilingampally

Mandal, Rangareddy District into residential and commercial blocks and the

respective owners and possessors of land admeasuring Ac.6-26 guntas forming

part of Survey Nos.41, 42, 48, 49, 50 and 53 of Kothaguda Village had offered

him to develop their respective lands into residential / commercial blocks. The

defendant No.1 along with one P.Madhusudhan Reddy, who were owners and

possessors of the land admeasuring Ac.1-00 guntas forming part of Survey

Nos.41 and 42 situated at Kothaguda Village, having noticed that the plaintiff

was developing the land admeasuring Ac.6-26 guntas abutting their property

approached the plaintiff offering their land for development and requested to

develop the same commonly along with other abutting lands. The plaintiff

entered into a registered development agreement - cum - GPA dated 30.11.2006

bearing document No.4460 of 2007 for the entire land admeasuring Ac.7-26

guntas, which was shown as suit schedule "A" property. The plaintiff submitted

that the land owners of schedule "A" property including defendant No.1 and

AIR 2010 SC 2807

Dr.GRR, J crp_1762_2019

P.Madhusudhan Reddy delivered physical possession of the land to the plaintiff

under the registered development agreement - cum - GPA dated 30.11.2006.

One of the terms included in the said development agreement specifies the

entitlement of shares to the plaintiff and land owners of schedule "A" property

as 47% share to the plaintiff and 53% share to the land owners of schedule "A"

property including defendant No.1 and P.Madhusudhan Reddy jointly. The

plaintiff obtained required permissions, procured construction material,

expertise manpower, etc., as required for the project and commenced the

construction in phase wise manner and the same was under progress. While so,

the defendants 2 to 8 issued a legal notice dated 31.10.2014 contending that

they entered into various registered instruments with defendant No.1 to

purchase his entitlement from and out of suit schedule "A" property and claimed

that they purchased individually various extents total accumulating to 44,914

square feet of constructed area along with proportionate undivided shares and

demanded for allocation of extents physically under a supplementary indenture.

The plaintiff contended that the said allocation demanded by defendants 2 to 8

was imaginary without there being any physical existence. The defendant No.1

had no opportunity to deliver any physical possession of schedule "B" property

to defendants 2 to 8 as defendant No.1 himself never acquired from the plaintiff

after the development agreement. The documents relied by defendants 2 to 8 in

respect of suit schedule "B" property were fabricated and invented in collusion

Dr.GRR, J crp_1762_2019

with defendant No.1 without there being any true transaction. The plaintiff

issued a reply notice. The defendants 2 to 8 went upon speculative proceedings

got issued another legal notice dated 21.11.2014 invoking clause-42 of the

development agreement - cum - GPA dated 30.11.2016 contending that they

acquired the alleged rights from defendant No.1. On receipt of the said legal

notice, the plaintiff also got issued a reply notice dated 29.11.2014 that there

was no contractual obligation between the plaintiff and defendants 2 to 8. The

defendants 2 to 8 filed proceedings under Section 9 of the Arbitration and

Conciliation Act, 1996 vide O.P.No.128 of 2015 on the file of the I Additional

District Judge, Rangareddy District at L.B.Nagar against the plaintiff claiming

various reliefs in respect of schedule "A" property including a restraint order

pending disposal of arbitration proceedings. Apart from filing O.P.No.128 of

2015, the defendants 2 to 8 also filed an arbitration application No.44 of 2015

before the High Court under Section 11(4) of the Arbitration and Conciliation

Act, 1996 for appointment of arbitrator against the plaintiff and several others.

11.1. During the pendency of O.P.No.128 of 2015, the defendants 2 to 8 jointly

issued legal notice dated 12.02.2017 to defendant No.1 along with plaintiff and

defendants 9 to 24 alleging that defendant No.1 ignoring the transactions made

in their favor with regard to schedule "B" property had further transferred the

property in the shape of residential plots to defendant No.9 under registered sale

deed dated 05.03.2016 bearing document No.2829 of 2016. Keeping the

Dr.GRR, J crp_1762_2019

transaction with defendants 2 to 8 in respect of schedule "B" property apart, the

defendant No.1 further indulged in multiplying documents while entering into

transaction with defendant No.9 in respect of schedule "C" property. The

defendant No.9 inturn mortgaged the said property in favor of defendant No.10

without any right or qualification.

11.2. The plaintiff further averred that defendant No.1 apart from making the

above said transactions further executed and entered into various transactions

with defendants 11 to 24 in respect of various properties delineated as items 1 to

10 in the schedule "D" property.

11.3. The notice dated 12.02.2017 issued by defendants 2 to 8 would refer to

the above said documents executed by defendant No.1 in favor of defendants 11

to 24 and the same would show that there were unregistered supplementary

agreements dated 19.03.2015 and 08.08.2016 executed by plaintiff in favor of

defendant No.1 to the registered development agreement - cum - GPA dated

30.11.2006. The plaintiff contended that he never executed any supplementary

agreements to the registered development agreement - cum - GPA dated

30.11.2006. The defendant No.1 with a malicious intention had forged,

fabricated and invented the said supplementary agreements to play fraud on

everybody. The defendant No.1 without there being any physical allotment of

shares either in the shape of flats or otherwise from and out of suit schedule "A"

Dr.GRR, J crp_1762_2019

property was having no right or occasion to make any indentures either as

schedule "B", schedule "C" or schedule "D" properties. The defendants 2 to 8

in the said notice demanded the plaintiff to cancel the non-existing forged

supplementary agreements.

11.4. The plaintiff having seen the confusion and multiplication of dispute

made enquires before the Registrars concerned and noticed that defendant No.1

though not qualified to execute any transaction in favor of defendants 2 to 8

with regard to schedule "B" property colluded with defendant No.9 and created

registered sale deed dated 08.03.2016 bearing document No.2829 of 2016 as if

the suit schedule "C" property was alienated to him, who in turn charged the

same before defendant No.10 for money playing fraud with public money. So

also the defendant No.1 executed various registered instruments to defendants

11 to 24 in respect of suit schedule "D" property though not entitled for the

same. As such, filed the suit for cancellation of the above documents and

seeking the consequential relief of perpetual injunction.

12. The suit was filed by the respondent No.1 - plaintiff seeking declaration

to declare the registered sale deed documents executed by defendant No.1 in

favor of defendants 2 to 8 with regard to suit schedule "B" property as null and

void, illegal and that they were not binding on the plaintiff and to declare the

registered sale deed document dated 08.03.2016 bearing document No.2829 of

Dr.GRR, J crp_1762_2019

2016 alleged to have been executed by defendant No.1 in favor of defendant

No.9 with regard to schedule "C" property, consequently the memorandum of

deposit of title deed dated 15.03.2016 bearing document No.3276 of 2016

executed by defendant No.9 in favor of defendant No.10 as null and void, illegal

and would not bind upon him and to declare the registered agreement of sale -

cum - GPAs, assignment deeds, sale deeds., etc., executed by defendant No.1 in

favor of defendants 11 to 24 in respect of items 1 to 10 of schedule "D" property

derived from suit schedule "A" property as null and void, illegal and would not

bind upon him and consequently for perpetual injunction restraining the

defendants jointly and severally from interfering with his possession and

construction over the suit schedule "A" property, which included suit schedule

B to D properties. The suit was notionally valued at Rs.1,00,000/- on each

document under Section 24(d) of the Act, 1956 and a Court Fee of Rs.3,426/-

each was paid, which together comes to Rs.75,372/-. The relief of perpetual

injunction with regard to suit schedule "A" property was notionally valued at

Rs.5,00,000/- under Section 26(c) of the Act, 1956, for which a Court fee of

Rs.7,426/- was paid. For all the reliefs, a total Court fee of Rs.82,798/- was

paid.

13. As seen from the contents of the plaint, the plaintiff was not a party to

any of the documents, which he was seeking to be declared as null and void and

not binding upon him.

Dr.GRR, J crp_1762_2019

14. The High Court of Telangana at Hyderabad while deciding in Nade Ali

Mirza & Others v. Mrs.Khalida Mohammed Salim Dawawala & Others

(cited supra) in C.R.P.No.4485 of 2012 on 27.10.2015 almost on a similar issue

while considering whether the Court fee payable on the relief of declaration

sought whether payable on market value of property or notional value in a suit

for perpetual injunction and for declaring 107 registered sale deeds and

agreements of sale - cum - GPAs executed by some of the defendants in favor of

other defendants as null and void, while considering the judgment of the Privy

Council in Bijoy Gopal Mukerji v. Srimati Krishna Mahishi Debi 4 and

Ramaswamy Iyengar v. Rangacharyar 5 , which were followed in

Mohammed Ikramuddin v. Sangram Bosle and Others [2007 (5) ALT 607],

held that:

"39. In Mohd. Ikramuddin [2007 (5) ALT 607], the plaintiff had filed a suit for declaration of title and recovery of possession of plaint schedule properties. He also sought a declaration that a sale deed executed by 2nd defendant in favour of 1st defendant is null and void. Since it was a suit for declaration of title and recovery of possession, he paid court fee under Section 24 (d) of the Act.

40. The said provision states :

24. Suits for declaration : --

34 ILR (Kolkata) PC 329

1940 AIR (Madras) 113

Dr.GRR, J crp_1762_2019

(d) In other cases, whether the subject-matter of the suit is capable of valuation or not, fee shall be computed on the amount at which the relief sought is valued in the plaint or at which such relief is valued by the Court whichever is higher.

41. The trial court took an objection about the payment of court fee and directed him to pay court fee under Section 37 of the Act since he is asking for declaration that a registered sale deed was null and void and not binding on him. This was questioned in Revision before this Court. This Court held that since the plaintiff was not a party to the registered sale deed, he need not ask for cancellation of it and he is perfectly justified in asking for consequential relief of declaration that the sale deed is not binding on him. It held that merely because, to be on the safe side, the plaintiff sought for the relief for declaration that the sale deed is null and void and paid the court fee under Section 24 (d) of the Act, it did not mean that the suit falls under Section 37 and not Section 24 (d). It further held that such a prayer for declaration or cancellation could as well be ignored and court fee need not be paid thereon. It held that according to the plaint, when the plaintiff is not a party to the sale deed, he need not ask for cancellation of the sale deed as the cancellation implies that the person suing should be an actual or constructive party to a valid or operative document. It held that a third party like the plaintiff is not bound by a document of the description in question and is not obliged to sue for cancellation. It set aside the order of the court below directing the plaintiff to pay court fee under Section 37 of the Act but not under Section 24 (d) and held that since according to the plaintiff it is a sham transaction, he need not pray for its cancellation and even if such a prayer is made, he need not pay court fee."

Dr.GRR, J crp_1762_2019

15. The Court further held that:

"42. ... Since they are not parties to the 107 sale deeds/agreements of sale cum GPAs mentioned in the plaint, and they contend that they are sham, invalid, null and void and collusive documents and have sought a declaration that they are null and void and not binding on them, they not only need not seek relief that these documents be cancelled, but they are also not bound to pay any court fee on this relief of declaration in view of the decisions in Bijoy Gopala Mukerji (2 supra), Radha Rani (24 supra), Ramaswami Ayyengar (1 supra), Nagappan (26 supra) and Mohd. Ikramuddin (3 supra).

43. Therefore conclusion of the court below that the petitioners are bound to pay court fee for the said relief on the market value of the plaint schedule properties as indicated in Ex.A.1 market value certificate dt.27.07.2011, is unsustainable.

46. The reliance on Section 24 by the court below in this regard also cannot be sustained since the provisions therein would be attracted only if the petitioners have sought a declaration of their title and sought relief of possession/injunction or if they sought for a declaration that documents to which they are parties are null and void or a declaration of any nature other than one sought for in the plaint. The said provision would have no application in a situation where the petitioners are not parties to the documents which they wish to be declared as null and void and not binding on them."

Dr.GRR, J crp_1762_2019

16. The Hon'ble Apex Court in the judgment relied by the learned Senior

Counsel for the petitioner in J.Vasanthi v. N.Ramani Kanthammal (dead)

represented by Legal representatives (cited supra) held that the plaintiff was a

party to the transaction and filed a suit for declaration for treating the documents

as null and void, considered it as amounting to seeking the relief of cancellation

of documents under Section 40 of the Tamilnadu Court Fee and Suit Valuation

Act, 1955.

16.1. The Hon'ble Apex Court further referring to a 2-Judge Bench case in

Sri Rathnavarmaraja v. Smt. Vimla [AIR 1961 SC 1299], held that:

"26. In this context, we have been commended to the decision in A. Nawab John and others v. V.N. Subramaniyam [(2012) 7 SCC 738]. On a careful perusal of the said decision, we find that the said authority nowhere addresses the issue that is involved in the case at hand. Proper valuation of the subject matter or under valuation is an aspect which can be contested by the defendant, but the said contest is limited. In this regard, the two-Judge Bench has reproduced two passages from Rathnavarmaraja v. Vimla [AIR 1961 SC 1299] which we think seemly to reproduce:

"2. "The Court Fees Act was enacted to collect revenue for the benefit of the State and not to arm a contesting party with a weapon of defence to obstruct the trial of an action." By recognizing that the defendant was entitled to contest the valuation of the properties in dispute as if it were a matter in issue between him and the plaintiff and by entertaining petitions preferred by the defendant to the High Court in

Dr.GRR, J crp_1762_2019

exercise of its revisional jurisdiction against the order adjudging court fee payable on the plaint, all progress in the suit for the trial of the dispute on the merits has been effectively frustrated for nearly five years. We fail to appreciate what grievance the defendant can make by seeking to invoke the revisional jurisdiction of the High Court on the question whether the plaintiff has paid adequate court fee on his plaint. "Whether proper court fee is paid on a plaint is primarily a question between the plaintiff and the State". How by an order relating to the adequacy of the court fee paid by the plaintiff, the defendant may feel aggrieved, it is difficult to appreciate. Again, the jurisdiction in revision exercised by the High Court under Section 115 of the Code of Civil Procedure is strictly conditioned by clauses (a) to (c) thereof and may be invoked on the ground of refusal to exercise jurisdiction vested in the subordinate court or assumption of jurisdiction which the court does not possess or on the ground that the court has acted illegally or with material irregularity in the exercise of its jurisdiction. The defendant who may believe and even honestly that proper court fee has not been paid by the plaintiff has still no right to move the superior courts by appeal or in revision against the order adjudging payment of court fee payable on the plaint. But counsel for the defendant says that by Act 14 of 1955 enacted by the Madras Legislature which applied to the suit in question, the defendant has been invested with a right not only to contest in the trial court the issue whether adequate court fee has been paid by the plaintiff, but also to move the High Court in revision if an order contrary to his submission is passed by the court. Reliance in support of that contention is placed upon sub-section (2) of Section 12.

----

Dr.GRR, J crp_1762_2019

3. But "this section only enables the defendant to raise a contention as to the proper court fee payable on a plaint and to assist the court in arriving at a just decision on that question".

Our attention has not been invited to any provision of the Madras Court Fees Act or any other statute which enables the defendant to move the High Court in revision against the decision of the court of first instance on the matter of court fee payable in a plaint. The Act, it is true by Section 19 provides that for the purpose of deciding whether the subject-matter of the suit or other proceeding has been properly valued or whether the fee paid is sufficient, the court may hold such enquiry as it considers proper and issue a commission to any other person directing him to make such local or other investigation as may be necessary and report thereon. The anxiety of the legislature to collect court fee due from the litigant is manifest from the detailed provisions made in Chapter III of the Act, but those provisions do not arm the defendant with a weapon of technicality to obstruct the progress of the suit by approaching the High Court in revision against an order determining the court fee payable."

(emphasis supplied)

16.2. and held that:

"27. On a perusal of the decision in Rathnavarmaraja (supra), we find the controversy had arisen with regard to proper valuation and the stand of the defendant was that the court fee had not been properly paid and in that context, the Court has held what as we have reproduced hereinabove. The issue being different, the said decision is distinguishable. We may reiterate that proper valuation of the suit property stands on a different footing than applicability of a particular provision of an Act under which court fee is payable and in such a situation, it is

Dr.GRR, J crp_1762_2019

not correct to say that it has to be determined on the basis of evidence and it is a matter for the benefit of the revenue and the State and not to arm a contesting party with a weapon of defence to obstruct the trial of an action. It is because the Act empowers the defendant to raise the plea of jurisdiction on a different yardstick."

17. In the present case also, the learned Senior Counsel for the petitioner

contended that the payment of Court fee is a mixed question of fact and law and

the same has to be decided on the basis of evidence. Evidence was required to

consider whether the "C" schedule property fell to the share of defendant No.1

or plaintiff and if it falls to the share of defendant No.1, it was defendant No.1,

who should seek for cancellation of the document. If the property falls within

the share of plaintiff, then only he has the right to seek for cancellation. The

plaintiff was also a constructive party to the alleged documents and that the

documents were binding upon him and as such he should ask for cancellation

under Section 37 of the Act, 1956 on the entire value of the property, but not

taking a notional value.

18. This Court does not accept the contention of the learned Senior Counsel

for the petitioner with regard to the applicability of Section 37 of the Act, 1956,

as the plaintiff is not a party to the said document and not sought for

cancellation of the documents. He was only seeking the relief that they were

not binding upon him.

Dr.GRR, J crp_1762_2019

19. In Sri Rathnavarmaraja v. Smt.Vimla case, the Hon'ble Apex Court

held that the matter of Court fee was primarily a question between the plaintiff

and the State and the defendant who believes that proper Court fee has not been

paid by the plaintiff has no right to move the superior Courts by appeal or in

revision against the order adjudging Court fee payable on the plaint. The

provisions of the Act do not arm the defendant with a weapon of technicality to

obstruct the progress of the suit by approaching the High Court in revision,

against an order determining the Court fee payable.

20. Thus, the defendant has no right to file this revision on the adjudgment

made by the trial court with regard to the payment of Court fee payable on the

plaint.

21. The Hon'ble Apex Court in Suhrid Singh alias Sardool Singh v.

Randhir Singh and Others (cited supra) in a suit for declaration that sale deed

executed by plaintiff's father is null and void and for joint possession, held that,

it was not a suit for cancellation of sale deed, Court fee need not be paid on sale

consideration mentioned in sale deed and that the Court fee was computable

under Section 7(iv)(c) of the Court Fees Act, 1870 as amended in Punjab. The

Hon'ble Apex Court in the said case observed that:

"7. In this case, there is no prayer for cancellation of the sale deeds. The prayer is for a declaration that the deeds do not bind the "coparcenery" and for joint possession. The plaintiff in the

Dr.GRR, J crp_1762_2019

suit was not the executant of the sale deeds. Therefore, the court fee was computable under section 7(iv)(c) of the Act. The trial court and the High Court were therefore not justified in holding that the effect of the prayer was to seek cancellation of the sale deeds or that therefore court fee had to be paid on the sale consideration mentioned in the sale deeds.

22. In the present case also, the plaintiff had not sought for cancellation of the

documents executed by defendant No.1 in favor of all the other defendants, but

only sought that they were not binding upon him. As cancellations can be

sought only by the party to the document, this Court does not find any illegality

or irregularity in the order passed by the trial court to set aside the same.

23. In the result, the Civil Revision Petition is dismissed confirming the order

passed by the learned II Additional District Judge, Rangareddy District in

I.A.No.1264 of 2017 in O.S.No.291 of 2017 dated 22.04.2019. No order as to

costs.

As a sequel, miscellaneous applications pending in this petition, if any,

shall stand closed.

_____________________ Dr. G.RADHA RANI, J Date: 09.06.2025 Nsk

 
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