High Court Jharkhand High Court

Sudhamay Dey vs Smt.Sarla Bala Dasi & Ors. on 25 April, 2011

Jharkhand High Court
Sudhamay Dey vs Smt.Sarla Bala Dasi & Ors. on 25 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI     
                W.P.(C) No. 2467 of 2006 
Sudhamay Dey                            ...... Petitioner 
                             Versus 
Smt. Sarla Bala Dasi & others            ......Respondents  
                         ­­­­­­­­­
CORAM:  HON'BLE MR. JUSTICE D. N.  PATEL  
                         ­­­­­­­­­
For the Petitioner     : M/s Rohit Roy, Kaushik Sarkhel, Advocates
For the Respondents : Mr. Mahesh Tewari, Advocate 
              th
 04/Dated: 25    April, 2011
                            
1.

The   present   writ   petition   has   been   preferred   against   the   order, 
passed by the learned Munsif­II, Dhanbad dated 23rd  February, 2006 in 
Title Suit No. 34 of 1999 whereby, the amendment application, preferred 
by the present petitioner (original plaintiff) in plaint was not allowed and 
therefore, this writ petition has been preferred by the original plaintiff. 

2. Having heard counsel for both the sides and looking to the facts 
and circumstances of the case, I hereby, quash and set aside the order, 
passed by the learned Munsif­II, Dhanbad dated 23rd  February, 2006 in 
Title Suit No. 34 of 1999 mainly for the following facts and reasons:­

(i) Petitioner is the original plaintiff, who has  instituted Title  
Suit No. 34 of 1999.

(ii) It appears that the present respondents, who are the original 
defendants, have filed written statement at a much belated stage 
i.e.   in   August,   2004   and   thereafter,   issues   were   framed   on   11th 
November, 2005  and  thereafter,  the  amendment  application   was 
preferred   in   the   year   2005   by   the   original   plaintiffs,   which   was 
allowed with cost of Rs. 100/­.  

(iii) It appears that the amendment sought for in the paint is to 
the effect that some plot numbers are to be added in the schedule 
of the plaint, but, the total measurement of the suit land is the 
same. Thus, because of error some plot numbers were left out to be 
mentioned in the schedule of the plaint. Similarly,  corresponding 
amendments   have   also   been   made   in   certain   paragraphs   of   the 
plaint   mentioning   few   plots.   This   amendment   application   is   at 
Annexure­3 to the memo of the present writ petition. Looking to 
the nature of the amendments, it appears that it affects the very 
root of the case if this amendment is not allowed at this stage. The 
learned trial court may not arrived at correct conclusion of the  
2.
dispute between the parties, without allowing amendment.    

(iv) Looking   to   the   stage   of   the   Title   Suit,   it   appears   that   the 
evidence of plaintiff’s side witness is going on. Thus, no prejudice is 
going to be caused to the original defendants. Moreover, looking to 
the nature of amendment, it cannot be said that nature of suit will 
be changed.  

3. As a cumulative effect of the aforesaid facts and reasons, I hereby, 
quash and set aside the order, passed by the learned trial court and allow 
the amendment application, preferred by the original plaintiffs, which is 
at Annexure­3 to the memo of the present writ petition with a cost of 
Rs. 2,500/­ (Rupees two thousand and five hundred only), which will be 
deposited by the original plaintiffs within fifteen days from the date of 
receipt of a copy of an order of this Court and upon proper application 
the   same   shall   be   withdrawn   by  the   original   defendants.   The   original 
defendants   are   also   permitted   to   file   their   further   additional   written 
statement, if they so desire. 

4. Accordingly, this writ petition is allowed and disposed of.   

 

                             (D.N. Patel, J.) 
VK/