IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No.5543 of 2008
Date of decision:05.03.2009
Paramjit Singh ...Petitioner
versus
Punjab State Electricity Board and others ...Respondents
CORAM: HON’BLE MR. JUSTICE K.KANNAN
Present: Mr.Ramesh Sharma, Advocate for the petitioner.
Mr.Parminder Singh, Advocate for the respondents.
1. Whether reporters of local papers may be allowed to see the
judgment ?
2. To be referred to the reporters or not ?
3. Whether the judgment should be reported in the digest ?
K.Kannan, J.(Oral)
1. Petition for amendment of a plaint by an inclusion for
prayer in mandatory form was rejected by the Court below and the Civil
Revision assails the order of the trial Court.
2. According to the plaintiff the defendant had erected
the poles in spite of objection by him after the institution of a suit and by
an event that had taken place subsequent to the institution, he is entitled
to have the poles erected on the property removed. On the other hand,
counsel for the respondent contends that the poles were already existing
and the suit had been instituted even in the year 2006 without reference
to actual statement of facts and the plaintiff shall not be permitted to
have the plaint amended. According to him, the installation of poles had
been made even prior to the institution of the suit.
3. The grievance or otherwise regarding when the poles
were installed by the respondent would be a matter for adjudication in
Civil Revision No.5543 of 2008 -2-
this suit. The entitlement or otherwise of the defendant to have poles
erected will again the matter for adjudication only at the time of trial. No
prejudice would be caused if the plaintiff is permitted to amend the plaint
to have an effective adjudication on all contentious issues. Under the
circumstances, the order of the Court below is set aside and the plaintiff
shall be entitled to amend the plaint in the manner sought for in the
petition. The defendant shall have adequate opportunity to file written
statement to counter the facts averred in the amendment and seek an
adjudication on all contentious issues at the time of trial.
4. The Civil Revision is allowed in the above terms.
(K.KANNAN)
JUDGE
05.03.2009
sanjeev