High Court Kerala High Court

Annam vs Poulose on 2 July, 2007

Kerala High Court
Annam vs Poulose on 2 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11534 of 2004(W)


1. ANNAM, AGED 87 YEARS,
                      ...  Petitioner

                        Vs



1. POULOSE, S/O.VENATTUPARAMBIL KUNJUVAREED
                       ...       Respondent

2. YACOB @ JACOB,

3. JISHO, S/O. VENATTUPARAMBIL PAULOSE

4. JIJO, S/O.VENATTUPARAMBIL POULOSE,

                For Petitioner  :SRI.RENJITH THAMPAN

                For Respondent  :SRI.S.SREEKUMAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :02/07/2007

 O R D E R
                         PIUS C. KURIAKOSE, J.
                          -------------------------------
                       W.P.(C) No. 11534 OF 2004
                        -----------------------------------
                   Dated this the 2nd day of July, 2007

                                 JUDGMENT

Heard both sides. An application for amendment of a suit for

mandatory injunction based on a claim of easement of way was

dismissed by the learned Munsiff Magistrate stating that the proposed

amendment will amount to overhauling the plaint from top to bottom i.e.,

from the cause title to the schedule. The view of the learned Magistrate

is that Order VI Rule 17 permits correction of 2 or 3 errors in the plaint

alone.

2. I am unable to agree with the learned Munsiff. All amendments

which are necessary for resolving the real controversy between the

parties can be allowed at any stage of the proceedings. The only look

out should be whether in allowing the amendment any prejudice is being

caused to the adversary and whether the amendment will result in

injustice.

3. Ext.P1 is the amendment application. The first prayer in the

amendment application is that cause title of the plaint be changed so as

to add the name and address of a proposed additional defendant, i.e.,

additional 5th defendant, one Sri.Johny. The 7th prayer in the

amendment application is incorporation of an additional paragraph in the

WPC No.11534 of 2004
2

body of the plaint, i.e., para 6 A which contains certain allegations

against the proposed additional 5th defendant and lays foundation for the

plaintiff’s claim against the proposed 5th defendant. Thus a careful

reading of Ext.P1 will show that Ext.P1 was not an amendment

application simplicitor. It was an application for impleadment-cum-

amendment.

4. Having regard to the submissions which are addressed before

me by the learned counsel for the respondent, I am of the view that on

the facts of this case the petitioner was not entitled to seek impleadment

of the proposed additional 5th respondent through Ext.P1 a composite

application. I approve Ext.P2 order to the extent it declines prayers 1

and 7 in Ext.P1 application and prayers which have anything to do. But

as regards the other prayers in Ext.P1 which are also seen declined

under Ext.P2, I am in agreement with the learned counsel for the

petitioner in his submission that those prayers even if allowed will not

cause any legal prejudice to defendants 1 to 4 in the suit. Those

prayers should have been allowed by the learned Munsiff ensuring that

the petitioner plaintiff does not get away from the effect of fatal and

unwithdrawable admissions, if any, contained in the unamended plaint.

5. Under the above circumstance, I set aside Ext.P2 and direct

the learned Munsiff to take a fresh decision on Ext.P1 after hearing both

WPC No.11534 of 2004
3

sides. While taking fresh decision as directed above, the learned

Munsiff should have due regard to the judicial precedents which may be

cited by counsel on either sides covering the principles to be applied

while exercising powers under Order VI Rule 17. Fresh decision will be

taken by the learned Munsiff at the earliest and at any rate within two

months of receiving copy of this judgment.

It is also clarified that nothing stated in this judgment will preclude

the petitioner from filing separate application for impleading anybody

else including the proposed additional 5th respondent. If if any such

impleadment application is received by the court, the same will be

decided in accordance with law.

The Writ Petition is allowed to the above extent. No costs.

PIUS C. KURIAKOSE, JUDGE
btt

WPC No.11534 of 2004
4