W.P. No. 3989/2010
4.5.2010
Shri K.S. Rajput, counsel for the petitioners.
This petition is directed against the order dated
23.1.2009 by the Additional Judge to the Court of First Civil
Judge, ClassI, Hoshangabad by which an application filed by
the plaintiff under Order 6 Rule 17 of the C.P.C., was allowed.
Learned counsel for the petitioners submitted that by
allowing the application, the respondents have changed the
entire nature of suit, the application ought not to have been
allowed.
From perusal of the application filed by the respondents
and the impugned order, we find that more or less the
amendment application was filed to correct the description of
the two defendants and certain other corrections were sought
in the body of the plaint. By the aforesaid amendment, nature
of the suit is not change but, on the contrary the defects in the
suit have been cured. The earlier mistakes were rectified by the
plaintiff.
In view of the aforesaid, no error of jurisdiction is found
in the impugned order warranting our interference under
Articles 226 and 227 of the Constitution of India.
This petition is found without merit and is dismissed
with no orders as to costs.
(K.K. Lahoti) (G.S. Solanki)
JUDGE JUDGE
ravi